Patna High Court – Orders
Md. Aslam vs The State Of Bihar on 27 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2418 of 2011
MD. ASLAM SON OF HAFIZ MIAN
RESIDENT OF VILLAGE MAHUAWA,P.S.DHAKA,DISTT.EAST CHAMPARAN
Versus
THE STATE OF BIHAR
For the petitioner : Mr.Md.Anisur Rahman
For the State : Mr.Addl.P.P.
-----------
02/ 27.04.2011 Heard learned counsel for the
parties.
Earlier the prayer for bail of the
petitioner was rejected on 22.01.2010.
However, liberty was given to the petitioner
to renew his prayer for bail after completing
one and half year years in custody.
Accordingly, the petitioner has renewed his
prayer for bail.
Submission is that the petitioner is
in custody since 3.7.2009 i.e. for more than
one and half years.
Considering the facts and
circumstances of the case, 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 learned
Sub-Divisional Judicial Magistrate, Sikrahana
at Motihari in Patahi P.S.Case No. 53 of
2009.
r
Tahir/- ( Shyam Kishore Sharma, J. )