IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44072 of 2010
JAHANGIR KHAN @ JAHANGIR
Versus
THE STATE OF BIHAR
-----------
03. 22.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner’s name appeared in only confession of co-
accused Halim, in case of dacoity by unknown miscreants.
Having regard to the facts and circumstances of the case,
let the petitioner above named 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 Chief Judicial
Magistrate, Araria in connection with Palasi P. S. Case No.27 of
2006.
Vikash ( Mandhata Singh, J.)