IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27542 of 2010
MD.ALAM S/O MD. SAGIR
Versus
STATE OF BIHAR
-----------
4. 02.02.2011 By the order dated 5.1.2011 the
petitioner was granted bail, however, since a
number of cases were clubbed and heard together,
the order passed in the cases of other co-accused
was incorporated in the order of the present
petitioner as well and consequently the grant of bail
was made subject to framing of charge which was
not pronounced orally.
In view of such, the order dated
5.01.2011 is modified to the extent that the
petitioner be released on bail on the conditions
specified therein.
Let the order be communicated to the
Chief Judicial Magistrate, Muzaffarpur through Fax
at the cost of the petitioner.
Fahad. ( Anjana Prakash, J. )