High Court Patna High Court - Orders

Mangla @ Makayum @ Makail vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Mangla @ Makayum @ Makail vs The State Of Bihar on 14 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.36532 of 2011
                             Mangla @ Makayum @ Makail, S/O-Kalim
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

02 14.11.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State assisted by learned counsel

for the informant.

Petitioner is named in the first information report but there

is specific allegation against the petitioner that he along with Fekna

assaulted the injured Siddique, who has sustained simple injury and

moreover, as per submission of learned counsel for the petitioner, co-

accused Fekna has already been granted privilege of bail by another

Bench of this Court.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, 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, Araria in connection with Forbesganj (Simraha) P.S. Case

No. 220 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)