High Court Patna High Court - Orders

Naimuddin Mian vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Naimuddin Mian vs State Of Bihar on 1 December, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.40965 of 2010
                                         NAIMUDDIN MIAN
                                             Versus
                                         STATE OF BIHAR
                                          -----------

2. 01.12.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

Renewing the prayer for bail it is submitted that the

death was occasioned by cumulative effect of the injury and the

petitioner was not the sole assailant and that he remains in

custody since 16.6.2009.

Considering the submissions on behalf of the

petitioner and the period of custody, 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 7th Additional Sessions Judge, East

Champaran, Motihari in Sessions Trial No. 763 of 2009 arising

out of Kesariya PS Case No. 89 of 2009.

       Snkumar/-                               (Navin Sinha,J.)