Patna High Court - Orders
Prashant Bharati vs The State Of Bihar on 23 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17613 of 2011
PRASHANT BHARATI
Versus
THE STATE OF BIHAR
-----------
3 23.6.2011Heard learned counsel for the parties.
The submission of learned counsel for the petitioner is that co-accused Krishna Singh having identical allegation to that of the petitioner has been allowed bail vide Cr.Misc.No. 42555 of 2010.
Thus, having regard to the facts and circumstances of the case, let the above named petitioner 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 1st Additional Sessions Judge, Bettiah (West Champaran) in S.Tr.no. 485/2009 arising out of Bettiah Town P.S. Case No. 135/2009.
AI ( Mandhata Singh, J.)