High Court Patna High Court - Orders

Md. Kalam vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Md. Kalam vs The State Of Bihar on 5 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19873 of 2011
                                            Md. Kalam
                                              Versus
                                      The State Of Bihar
                                            -----------

2/ 05.07.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is allegedly found in possession of a loaded

country-made pistol, while had gathered with others for

committing dacoity. Submission is that having similar allegation

co-accused, Md. Aslam has already been allowed bail by a Bench

of this court vide Cr. Misc. No. 19080 of 2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

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 C.J.M., Patna

in connection with Phulwarisharif P.S. Case No. 16 of 2011.

Shail                                          ( Mandhata Singh, J.)