IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29477 of 2010
LATIF MIAN & ANR
Versus
STATE OF BIHAR
3 01/12/2010
Heard learned counsel for the petitioners as well as
learned counsel for the state.
Petitioners are not named in the F.I.R. nor any
persons have claimed to have seen the petitioners committing
the alleged crime. Petitioners have been named in this case
only on the ground that they carry criminal antecedent.
Considering the aforesaid facts and circumstances as
well as submission of the parties, petitioners namely, Latif Mian
and Akhtar Mian, are directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) each with
Katoria (Suiya) P.S. Case No. 142 of 2007 to the satisfaction of
Chief Judicial Magistrate, Banka.
AKV/- (Hemant Kumar Srivastava,J.)