IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1215 of 2011
JABBAR MANSURI
Versus
THE STATE OF BIHAR
2 22.02.2011
Heard learned counsel for the petitioner as well as
learned P.P. for the state.
The petitioner seeks his bail in connection with Bikram
P.S. Case No. 76 of 2010 registered under sections 341, 323,
302 and 506/34 of the Indian Penal Code.
Taking into consideration that having similar allegation
co-accused Mastan Masuri @ Md Mashan Mansuri has already
been granted privilege of bail by another bench of this court
vide order dated 5.1.2011 passed in Cr. Misc. no. 41119/2010,
the petitioner, Jabbar Mansuri is directed to be released on bail
on furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount to the satisfaction of 2nd Additional
Sessions Judge, Danapur each in Sessions Trial No. 1305 of
2010 arising out of Bikram P.S. Case no. 76/2010.
Shahid (Hemant Kumar Srivastava,J.)