Patna High Court – Orders
Etwari Harijan vs The State Of Bihar on 8 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22356 of 2011
Etwari Harijan, S/O-Barti Harijan
Versus
The State Of Bihar
-----------
02 08.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner was Panchayat Secretary at the relevant time
and it appears from order dated 01.07.2011 passed in Cr. Misc. No.
15842 of 2011 that having similar allegation, co-accused Sajjad Alam
has already been granted privilege of bail by this Court passing a
detailed order, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Katihar
in connection with Barari P.S. Case No. 07 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)