IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9493 of 2008
MD.MUSTAQUE @ MD.MUSTAK
Versus
STATE OF BIHAR
-----------
3. 09.07.2008 Heard learned counsel for the petitioner and the State.
Considering the nature of fire-arm injuries alleged in a
Police case under Section 307 of the Penal Code and the period of
custody since 6.6.2007, let the petitioner, Md. Mustaque @ Md.
Mustak be enlarged on bail on furnishing bail bonds of Rs. 10,000/-
(Rupees ten thousand) with two sureties of the like amount each to the
satisfaction of C.J.M., Saran at Chapra in Chapra Town P.S. Case No.
96 of 2002.
AKS/ (Navin Sinha, J.)