High Court Patna High Court - Orders

Sikandar Bind @ Sikandra Bind vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Sikandar Bind @ Sikandra Bind vs The State Of Bihar on 21 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.29871 of 2011
                                  Sikandar Bind @ Sikandra Bind
                                               Versus
                                        The State Of Bihar
                                               -----------

02/ 21.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 3.1.2011 in a case

registered under sections 395/412 of the IPC.

Although, petitioner and other accused were caught with

looted booty just after the alleged occurrence but learned counsel for

the petitioner submits that having similar allegation co-accused

Shambhu Singh and Rajendra Singh have already been granted

privilege of bail vide order dated 24.6.2011 passed in Cr. Misc. no.

18406/2011 and furthermore, the petitioner does not have any criminal

antecedent.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, particularly,

keeping in mind that similarly, situated fact co-accused are enjoying

privilege of bail, let the petitioner, Sikandar bind @ Sikandra Bind, be

released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Muzaffarpur in Minapur P.S. Case no. 4/2011.

      shahid                                       (Hemant Kumar Srivastava,J)