High Court Patna High Court - Orders

Vijay Shankar Jha vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Vijay Shankar Jha vs The State Of Bihar on 29 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19525 of 2011
                                   Vijay Shankar Jha
                                          Versus
                                  The State Of Bihar
                                        -----------

2 29.6.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Dhiraj Kumar

and Sridhar Mishra having identical allegation

to that of the petitioner have been allowed bail

by another Bench of this Court vide Cr.Misc.No.

3295 of 2011 with Cr.Misc.No. 3484 of 2011.

Taking that into consideration, the

above named petitioner is directed to 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

Additional Chief Judicial Magistrate, Barh in

Bakhtiyarpur P.S. Case No. 228 of 2010.

AI                                                         ( Mandhata Singh, J.)