High Court Patna High Court - Orders

Md. Naseem vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Md. Naseem vs The State Of Bihar on 7 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.7277 of 2011
                                         MD. NASEEM
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 07.04.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Taking into consideration that having similar allegation

several co-accused persons are enjoying privilege of bail, petitioner

Md Naseem is directed to be released on bail on furnishing bail bonds

of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Sitamarhi in connection

with Bajpatti P.S. Case no. 108 of 2010.

      shahid                                               (Hemant Kumar Srivastava,J)