IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28566 of 2011
Md. Shamser
Versus
The State Of Bihar
----------------------------------
02. 29.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused person has been allowed bail
by another Bench of this Court vide Cr. Misc. No.20395 of
2010 (Annexure-2).
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, 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 the Chief Judicial Magistrate, Bhagalpur
in connection with Nath Nagar P. S. Case No.231 of 1989.
Vikash (Mandhata Singh, J.)