IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40925 of 2010
ALI HASAN @ ALI HOSSAIN @ MD.ALI HASAN
Versus
STATE OF BIHAR
-----------
03. 14.03.2011. Heard.
The case diary has been received. It
is true that the petitioner is suspected to
have committed the murder of the deceased
with other accused persons but there is
absolutely no material in the case diary to
justify that suspicion, considering which,
let the above named petitioner be released
from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties
of the like amount each to the satisfaction
of Chief Judicial Magistrate, Purnia in Kasba
P.S.case No.64 of 2010.
B.Kr. ( Dharnidhar Jha,J.)