IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21097 of 2011
Md. Islam Kana @ Md. Islam
Versus
The State Of Bihar
-----------
2 20-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is named in the first information report but
an omnibus allegation of demand of extortion money has been
levelled against him. So far as taking away cash as well as
making firing is concerned, the same is not against the
petitioner.
Accordingly, Considering the facts and circumstances
as well as submissions of the parties, the petitioner, namely,
Md. Islam Kana @ Md. Islam is directed to be released on bail
on furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Ara Town
P. S. Case No. 83 of 2011 to the satisfaction of Chief Judicial
Magistrate, Ara, Bhojpur.
AKV/- (Hemant Kumar Srivastava,J.)