IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11609 of 2011
MD. SHAGIR, SON OF ABDUL RAHMAN
Versus
THE STATE OF BIHAR
-----------
02 22.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that some co-accused persons
having similar allegation, have already been granted privilege of
bail by another Bench of this Court, 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 Sub
Divisional Judicial Magistrate, Pupri at Sitamarhi in connection
with Bajpatti P.S. Case No. 108 of 2010.
Shahzad (Hemant Kumar Srivastava, J )