High Court Patna High Court - Orders

Md.Bullet @ Bullet Mian &Amp; Anr vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Md.Bullet @ Bullet Mian &Amp; Anr vs The State Of Bihar on 13 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.43127 of 2010
                           MD.BULLET @ BULLET MIAN & ANR
                                              Versus
                                    THE STATE OF BIHAR
                                   ----------

02/ 13.01.2011 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners seek their bail in connection with Basantpur P.S.

Case no. 27/2010 registered under sections 413, 414, 467, 468 and

471 of the IPC.

Since having similar allegation co-accused namely, Arsul @

Md Arsul @ Arsul Mazid has already been granted bail by another

bench of this court vide order dated 8.9.2010 passed in Cr.

Misc.no.23474/2010, petitioners (Md Bullet @ Bullet Mian and

Mohd. Imteyaz @ Mohd. Intiyaj) are directed to be released on bail in

connection with Basantpur P.S. Case no. 27/ 2010 on furnishing bail

bond of Rs 10,000/- each with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Siwan.

      shahid                                                (Hemant Kumar Srivastava,J)