Patna High Court – Orders
Md. Athar vs The State Of Bihar on 16 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36618 of 2011
Md. Athar
Versus
The State Of Bihar
-----------
02/ 16.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Taking into consideration that having similar allegation
one co-accused has already been granted privilege of bail by
another bench of this court vide order dated 8.11.2011 passed in Cr.
Misc. no. 34959/2011 and furthermore, no specific overt-act has
been attributed against the petitioner, let the petitioner, Md Athar,
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Bhabua in Durgawati P.S. Case no. 145/2011.
shahid (Hemant Kumar Srivastava,J)