IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18009 of 2011
Md. Ahsan
Versus
The State Of Bihar
-----------
3. 20.09.2011 Petitioner is permitted to make necessary correction
in his petition and prayer portion of petition.
Heard learned counsel for petitioner as well as
learned Additional Public Prosecutor for State.
Petitioner is in jail custody since 04.12.2010 in a
case registered under Sections 302, 201/34 of the I.P.C.
It would appear from perusal of the impugned order
as well as case diary that except circumstantial evidence there is
nothing on the record against the petitioner.
Let the petitioner, namely, Md. Ahsan is directed to
be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
thousand only) each with two sureties of the like amount each to
the satisfaction of Additional District & Sessions Judge-II,
Vaishali at Hajipur in S.T. No. 236/2011 arising out of Baligaon
Police Station Case No. 55/2010.
Kamlesh (Hemant Kumar Srivastava, J.)