High Court Patna High Court - Orders

Tannu Khan vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Tannu Khan vs The State Of Bihar on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.45330 of 2010
                                     TANNU KHAN
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3 21.4.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Sharafat

Hussain @ Sharafat Rain having identical

allegation to that of the petitioner has been

allowed bail by vide Cr.Misc.No. 36055 of 2010.

Taking that into consideration, 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 Chief Judicial

Magistrate, Kaimur at Bhabua in Bhabua P.S. Case

No. 108 of 2010.

AI                                                       ( Mandhata Singh, J.)