IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9470 of 2011
Md. Riyaz Ahmad, S/O-Late Md. Niyaz
Versus
The State Of Bihar
-----------
04 24.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the first information report
rather Hayaghat P.S. Case No. 101 of 2010 was registered against
one co-accused Md. Munna as well as one unknown person.
Subsequently, the name of petitioner surfaced and he was arrested
and languishing in jail custody for more than seven months.
The contention of learned counsel for the petitioner is
that the named accused Md. Saif @ Md. Munna has already been
admitted to anticipatory bail by another Bench of this Court vide
order dated 18.03.2011 passed in Cr. Misc. No. 8559 of 2011.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on
bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Darbhanga in connection with Hayaghat P.S.
Case No. 101 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)