High Court Patna High Court - Orders

Kamlesh Sahani &Amp; Anr vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Kamlesh Sahani &Amp; Anr vs State Of Bihar on 2 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.19419 of 2010

                        1. Kamlesh Sahani
                        2. Basir Mian            ............. Petitioners
                                         Versus
                        State of Bihar             ......... Opp. Party.
                                       -----------

2. 02.07.2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Considering the period of custody since 1.3.2010

on the allegation of having killed one blue-bull under

Section 429/34 of the Indian Penal Code, 11(1)L of the

Prevention of Animal Cruelty Act and 51 of Wild Life

Protection Act, let the petitioners, above named, be

enlarged on bail on furnishing bail bonds of Rs.10,000/-

(Ten thousand) each with two sureties of the like amount

each to the satisfaction of A.C.J.M., Bagaha, District West

Champaran in connection with Bagaha (Pathkhauli) P.S.

Case No.80 of 2010.

         S.S.                                                 (Navin Sinha, J.)