IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20395 of 2010
MD.INAYAT HUSSAIN
Versus
THE STATE OF BIHAR
-----------
3. 25.06.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
The defence of the petitioner in a Police case under
Sections 302 and other provisions of the Penal Code, registered
on 25.10.1989, is of a final form submitted much earlier when
he has been made accused nearly 20 years latter.
Having considered the facts and circumstances of
the case, let the petitioner, above named, be enlarged on bail on
furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with
two sureties of the like amount each to the satisfaction of CJM
Bhagalpur in Nathnagar PS Case No. 231 of 1989.
Snkumar/- (Navin Sinha,J.)