IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28260 of 2010
KHURSHID KHAN @ PAPPU KHAN
Versus
THE STATE OF BIHAR
-----------
2 12.10.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
section 366A of the I.P.C.
The petitioner submits that similarly situated co-
accused Nusrat Khan has already been allowed bail and the main
allegation is against Abdula Khan and not against him. Petitioner
is in custody since 23.6.2010.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Sub-divisional Judicial Magistrate,
Bikramganj (Rohtas) in Karakat Police Station Case No. 45 of
2010, GR.No. 254 of 2010.
Shashi. (Samarendra Pratap Singh, J.)