High Court Patna High Court - Orders

Munna Mia vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Munna Mia vs The State Of Bihar on 21 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.20412 of 2011
                     =============================================

Munna Mia
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================

4 21-11-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Cash from Post Office is stolen after break-open all

the locks and doors of the Post Office. Submission of learned

counsel for the petitioner is that he has not been named in the

F.I.R. His name appeared in case in course of investigation and he

remained in custody since 02.02.2011.

Taking the same into consideration, prayer of the

petitioner is allowed.

Let the above named petitioner be released 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.,

Madhepura in connection with Gawalpara P.S. Case No. 02 of

2011.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-