High Court Patna High Court - Orders

Khurshid Khan @ Pappu Khan vs The State Of Bihar on 12 October, 2010

Patna High Court – Orders
Khurshid Khan @ Pappu Khan vs The State Of Bihar on 12 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.28260 of 2010
                                KHURSHID KHAN @ PAPPU KHAN
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

2 12.10.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 366A of the I.P.C.

The petitioner submits that similarly situated co-

accused Nusrat Khan has already been allowed bail and the main

allegation is against Abdula Khan and not against him. Petitioner

is in custody since 23.6.2010.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Sub-divisional Judicial Magistrate,

Bikramganj (Rohtas) in Karakat Police Station Case No. 45 of

2010, GR.No. 254 of 2010.

Shashi.                                        (Samarendra Pratap Singh, J.)