IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39463 of 2010
MD.AFROZ @ AFROZ ALAM
Versus
STATE OF BIHAR
-----
03. 31.03.2011 Heard learned counsel for the petitioner and the state.
Similarly situated co-accused person has been allowed
bail vide Cr. Misc. No.20911 of 2008 by a bench of this court,
taking that into consideration petitioner is also allowed the same
privilege.
Accordingly, let the petitioner 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, Muzaffarpur in connection with Ahiyapur P.S. Case
No.228 of 2005.
Vikash (Mandhata Singh, J.)