IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.21421 of 2010
JAWED @ JAWED MIYAN son of Bhola Miyan
Versus
THE STATE OF BIHAR
-----------
2/ 09.07.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case under Sections 395 and
414 of the Indian Penal Code.
Learned counsel for the petitioner submits that similarly
situated co-accused have already been granted bail.
In the circumstances, petitioner, named above, is directed
to 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 Chief Judicial Magistrate, Siwan in connection with Hussainganj
P.S. case no. 142 of 2009.
(Samarendra Pratap Singh, J.)
Uday/