IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26060 of 2011
Sonu @ Md. Firoz
Versus
The State Of Bihar
-----------
03/ 26.09.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 22.3.2011 in a case
registered under sections 286, 308/34 of the IPC and 3, 4, 5 of the
Explosive Substance Act on the allegation that he as well as other
accused sustained injuries while they were preparing bombs.
Learned counsel for the petitioner points out that co-
accused Chhotu Chaudhary against whom, there is criminal
antecedent has already been granted privilege of bail by another
bench of this court and so far as the petitioner is concerned, he does
not have any criminal antecedent.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, Sonu @ Md Firoz, 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 Addl. Chief Judicial Magistrate, Danapur,
Patna in Danapur P.S. Case no. 80/2011.
shahid (Hemant Kumar Srivastava,J)