High Court Patna High Court - Orders

Md. Shakeel @ Md. Shamim vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Md. Shakeel @ Md. Shamim vs The State Of Bihar on 16 June, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.18971 of 2011
                      MD. SHAKEEL @ MD. SHAMIM
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02/- 16.06.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

In this case instituted against unknown

petitioner’s name emerged during investigation in the

extra judicial confession of co-accused Pappu Singh.

There appears nothing more against the petitioner except

that he carries one case subsequently filed. He is in

custody since 01.05.2011

Considering the facts and circumstances of the

case, let the petitioner, namely, Md. Shakeel @ Md.

Shamim, is directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of

learned Chief Judicial Magistrate, Madhubani, in

connection with Pandaul P.S. Case No. 139 of 2005, with

additional condition, if any, imposed by the court

concerned, ensuring early disposal of the case.

Praveen/-                                                 ( Akhilesh Chandra, J.)