IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.10119 of 2011
Md. Chand
Versus
The State Of Bihar
-----------
3/ 19.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is not assailant of the deceased.
Submission of the learned counsel for petitioner is that he
has been falsely implicated in the case.
Taking the same into consideration, prayer of the
petitioner 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., Samastipur in connection with Tajpur P.S. Case
No. 458 of 2010.
shail (Mandhata Singh, J.)