High Court Patna High Court - Orders

Md. Abdul Mansuri @ Abdul Mian vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Md. Abdul Mansuri @ Abdul Mian vs The State Of Bihar on 25 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.45178 of 2010
                          MD. ABDUL MANSURI @ ABDUL MIAN
                                           Versus
                                  THE STATE OF BIHAR
                                          -----------

03. 25.04.2011 Heard learned counsel for the petitioner and the

state.

Learned counsel for the petitioner submits that

similarly situated co-accused persons have been allowed bail

vide Cr. Misc. No.18121 of 2006 and Cr. Misc. No.28044 of

2006 by a Benches of this court.

Taking that into consideration petitioner is also

allowed the same privilege.

Accordingly, let the petitioner above named 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 the Chief Judicial

Magistrate, Supaul in connection with Marouna P. S. Case

No.15 of 2005 (G. R. No.419 of 2005).

Vikash                                          (Mandhata Singh, J.)