High Court Patna High Court - Orders

Farman Ali vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Farman Ali vs The State Of Bihar on 30 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18102 of 2011
                                        Farman Ali
                                           Versus
                                  The State Of Bihar
                                         -----------

4 30.6.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Sabir @ Sabir

Alam having identical allegation to that of the

petitioner has been allowed bail vide

Cr.Misc.No. 18431 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 Chief

Judicial Magistrate, Katihar in Barsoi P.S. Case

No. 161 of 2009.

AI                                                         ( Mandhata Singh, J.)