IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42478 of 2010
UPENDRA THAKUR
Versus
THE STATE OF BIHAR
-----------
03. 22.04.2011 Heard learned counsel for the petitioner and the state.
Learned counsel for the petitioner submits that similarly
situated co-accused has been allowed bail vide Cr. Misc. No.5391
of 2010 by a bench of this court.
Taking that into consideration petitioner is also allowed
the same privilege.
Accordingly, let the petitioner above named be released
on bail on furnishing bail bond of Rs.10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Aurangabad in connection with Deo P. S.
Case No.120 of 2009.
Shail ( Mandhata Singh, J.)