IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.279 of 2011
VIJAY THAKUR, son of Dhaka Thakur
Versus
THE STATE OF BIHAR
-----------
2 03.02.2011 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner seeks his bail in connection with Rani Talab
P.S. Case No.70 of 2010 registered under Section 302/34 of the
I.P.C.
Taking into consideration that specific allegation of
assault is against co-accused Shankar Thakur, petitioner, namely,
Vijay Thakur is directed to be released on bail on furnishing bail
bonds of Rs.10,000/-(ten thousand) with two sureties of the like
amount each, to the satisfaction of Additional Chief Judicial
Magistrate, Danapur in connection with above stated Rani Talab
P.S. Case No.70 of 2010.
PN ( Hemant Kumar Srivastava,J.)