High Court Patna High Court - Orders

Bouku Mian @ Md. Alauddin Mian vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Bouku Mian @ Md. Alauddin Mian vs The State Of Bihar on 16 June, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.18867 of 2011
                  BOUKU MIAN @ MD. ALAUDDIN MIAN
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02/- 16.06.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

In this case instituted on basis of Complaint

Case No. 419 of 2009, petitioner is one of the named

accused. Under similarly situated circumstance, co-

accused Md. Irshad Miyan @ Md. Irshad has already

been granted the privilege of bail by a Bench of this Court

vide order dated 18.03.2011 in Cr. Misc. No. 4641 of

2011.

Considering the facts and circumstances of the

case, let the petitioner, namely, Bouku Mian @ Md.

Alauddin Mian, be enlarged on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of

learned Chief Judicial Magistrate, Saharsa, in connection

with Sonbarsa Raj P.S. Case No. 69 of 2009, subject to

same terms and condition as imposed upon co-accused

Md. Irshad Miyan @ Md. Irshad passed in Cr. Misc. No.

4641 of 2011 vide order dated 18.03.2011 .

Praveen/-                                           ( Akhilesh Chandra, J.)