IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22046 of 2011
Md. Mehran Khan
Versus
The State Of Bihar
-----------
2/ 22.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner if really demanded money and shot firing,
same did not hit the informant, nor any money was paid and
petitioner remained in custody since 26.07.2009.
Hence, prayer of the petitioner for bail 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 S.D.J.M.,
Sherghati in connection with Sherghati P.S. Case No. 156 of 2008
at District-Gaya.
Shail ( Mandhata Singh, J.)