IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43127 of 2010
MD.BULLET @ BULLET MIAN & ANR
Versus
THE STATE OF BIHAR
----------
02/ 13.01.2011 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Petitioners seek their bail in connection with Basantpur P.S.
Case no. 27/2010 registered under sections 413, 414, 467, 468 and
471 of the IPC.
Since having similar allegation co-accused namely, Arsul @
Md Arsul @ Arsul Mazid has already been granted bail by another
bench of this court vide order dated 8.9.2010 passed in Cr.
Misc.no.23474/2010, petitioners (Md Bullet @ Bullet Mian and
Mohd. Imteyaz @ Mohd. Intiyaj) are directed to be released on bail in
connection with Basantpur P.S. Case no. 27/ 2010 on furnishing bail
bond of Rs 10,000/- each with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Siwan.
shahid (Hemant Kumar Srivastava,J)