IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19873 of 2011
Md. Kalam
Versus
The State Of Bihar
-----------
2/ 05.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is allegedly found in possession of a loaded
country-made pistol, while had gathered with others for
committing dacoity. Submission is that having similar allegation
co-accused, Md. Aslam has already been allowed bail by a Bench
of this court vide Cr. Misc. No. 19080 of 2011.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
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 C.J.M., Patna
in connection with Phulwarisharif P.S. Case No. 16 of 2011.
Shail ( Mandhata Singh, J.)