IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31573 of 2011
Gulsan Khatoon @ Gulshan Khatoon
Versus
The State Of Bihar
----------------------------------
2 30.9.2011 Heard counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Md. Akbar @
Akbar Ali having identical allegation to that
of the petitioner has been allowed bail vide
Cr.Misc.No. 28695 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
Sub-Divisional Judicial Magistrate, (West) at
Muzaffarpur in Maniyari P.S. Case No. 54 of
2011.
AI ( Mandhata Singh, J.)