IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18102 of 2011
Farman Ali
Versus
The State Of Bihar
-----------
4 30.6.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Sabir @ Sabir
Alam having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 18431 of 2011.
Taking that into consideration, the
above named petitioner 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 Chief
Judicial Magistrate, Katihar in Barsoi P.S. Case
No. 161 of 2009.
AI ( Mandhata Singh, J.)