IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16555 of 2011
Md. Minu @ Rustam @ Md. Minu Khan @ Md. Rustam Khan
Versus
The State Of Bihar
-----------
3 06.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 20.06.2008 whereas co-
accused having more or less similar allegation, has already
been granted privilege of bail by another bench of this court
vide order dated 27.02.2009 passed in Cr. Misc. No. 48602
of 2008, let the petitioner, namely, Md. Minu @ Rustam @
Md. Minu Khan @ Md. Rustam Khan be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Sessions
Trial No. 516 of 2010 arising out of Sadar P.S. Case No. 243
of 2008 to the satisfaction of Fast Track Court No.-VI,
Purnea.
AKV/- ( Hemant Kumar Srivastava,J.)