IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3052 of 2011
LAL MOHAMMAD
Versus
THE STATE OF BIHAR
-----------
02/ 14.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Taking into consideration that nothing was recovered from
conscious possession of the petitioner and none of the person had
come forward to state this fact that he was cheated by the petitioner,
let petitioner Lal Mohammad be released on bail on furnishing bail
bond of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Addl. Chief Judicial Magistrate, Jhanjharpur Dist.
Madhubani in Jhanjharpur P.S. Case no. 90 of 2010.
shahid (Hemant Kumar Srivastava,J)