IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36618 of 2011
Md. Athar
Versus
The State Of Bihar
-----------
02/ 16.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Taking into consideration that having similar allegation
one co-accused has already been granted privilege of bail by
another bench of this court vide order dated 8.11.2011 passed in Cr.
Misc. no. 34959/2011 and furthermore, no specific overt-act has
been attributed against the petitioner, let the petitioner, Md Athar,
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Bhabua in Durgawati P.S. Case no. 145/2011.
shahid (Hemant Kumar Srivastava,J)