IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.17421 of 2011
====================================================
NAZIR HUSSAIN – Petitioner/s(s)
Versus
THE STATE OF BIHAR – Opposite Party/s(s)
====================================================
—————
03. 13.07.2011 Heard learned counsel for the
petitioner and learned counsel for the State.
Submission of learned counsel for
the petitioner is that the material against
this petitioner is either suspicion or his
confession made before the police and he
remained in custody since 25.4.2011.
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 Sub-divisional Judicial
Magistrate, Sikrahna at Motihari in
connection with Madhuban P. S. Case No.81 of
2010.
Vikash (Mandhata Singh, J.)