IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45178 of 2010
MD. ABDUL MANSURI @ ABDUL MIAN
Versus
THE STATE OF BIHAR
-----------
03. 25.04.2011 Heard learned counsel for the petitioner and the
state.
Learned counsel for the petitioner submits that
similarly situated co-accused persons have been allowed bail
vide Cr. Misc. No.18121 of 2006 and Cr. Misc. No.28044 of
2006 by a Benches of this court.
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, let the petitioner above named is
directed to 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 the Chief Judicial
Magistrate, Supaul in connection with Marouna P. S. Case
No.15 of 2005 (G. R. No.419 of 2005).
Vikash (Mandhata Singh, J.)