IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19654 of 2011
1. Md. Shamsad, Son of Siddique, Resident of Village -Sitapur, P.S.-
Birpur, District-Supaul.
2. Md. Afroz, Son of Md. Israil, Resident of Village-Kushar Razi,
P.S. - Balua Bazar, District-Supaul.
.....Petitioners.
Versus
The State of Bihar .....Opposite Party.
For the Petitioners : Mr. Satya Prakash Parasar, Advocate.
For the State : APP.
----------------------------------
03/ 05.08.2011 Heard learned Counsel for the
petitioners and learned Counsel for the State.
The petitioners are accused of the
case which has been registered under Section
379 of the Indian Penal Code. It was initially
registered against unknown. Later on Section
411 of the Indian Penal Code was added.
Considering the facts and
circumstances of the case, let the above named
petitioners be released 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 the learned Chief Judicial
Magistrate/court concerned, Araria in
connection with Forbesgunj P.S. Case No. 66 of
2011.
(Shyam Kishore Sharma, J.)
kksinha/-