High Court Patna High Court - Orders

Md.Ishteyak Khan @ Munnu vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Md.Ishteyak Khan @ Munnu vs The State Of Bihar on 28 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.42163 of 2010
                                 Md.Ishteyak Khan @ Munnu
                                               Versus
                                      The State Of Bihar
                                  ----------------------------------

06. 28.09.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Learned counsel for the petitioner submits that

similarly situated co-accused person has been allowed bail by

another Bench of this Court vide Cr. Misc. No.39096 of

2010.

Taking that into consideration petitioner is also

allowed the same privilege.

Accordingly, 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 the Chief Judicial Magistrate, Vaishali at

Hazipur in connection with Mahnar P. S. Case No.62 of

2010.

 Vikash                                               ( Mandhata Singh, J.)