IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.42163 of 2010
Md.Ishteyak Khan @ Munnu
Versus
The State Of Bihar
----------------------------------
06. 28.09.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused person has been allowed bail by
another Bench of this Court vide Cr. Misc. No.39096 of
2010.
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, let the above named 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, Vaishali at
Hazipur in connection with Mahnar P. S. Case No.62 of
2010.
Vikash ( Mandhata Singh, J.)