High Court Patna High Court - Orders

Md. Imbrahim vs The State Of Bihar on 7 July, 2011

Patna High Court – Orders
Md. Imbrahim vs The State Of Bihar on 7 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.10298 of 2011
                                          Md. Imbrahim
                                              Versus
                                      The State Of Bihar
                                            -----------

3/ 07.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Submission of the learned counsel for the

petitioner is that differences in between the parties are for

land and the alleged injury caused by this petitioner though

is on head but without any repetition and simple in nature.

Theft is ornamental for which also petitioner remained in

custody since 01.02.2011.

Hence, his prayer for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Madhubani in connection with Sakari P.S. Case

No. 12 of 2011, G.R. No. 198 of 2011.

shail                                       (Mandhata Singh, J.)