IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19540 of 2011
Md. Hasmat
Versus
The State Of Bihar
-----------
2/ 30.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused namely,
Lalwa and Md. Hafiz have already been granted bail by this
Court vide Cr. Misc. No. 37201 of 2010 and Cr. Misc. No.
43967 of 2010 respectively..
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of C.J.M., Supaul in connection with Pratapganj P.S. Case
No. 18 of 2010.
shail (Mandhata Singh, J.)