High Court Patna High Court - Orders

Md.Afroz @ Afroz Alam vs State Of Bihar on 31 March, 2011

Patna High Court – Orders
Md.Afroz @ Afroz Alam vs State Of Bihar on 31 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39463 of 2010
                               MD.AFROZ @ AFROZ ALAM
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 31.03.2011 Heard learned counsel for the petitioner and the state.

Similarly situated co-accused person has been allowed

bail vide Cr. Misc. No.20911 of 2008 by a bench of this court,

taking that into consideration petitioner is also allowed the same

privilege.

Accordingly, let the 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, Muzaffarpur in connection with Ahiyapur P.S. Case

No.228 of 2005.

Vikash                                             (Mandhata Singh, J.)