IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.19801 of 2011
HASSAN MIAN
Versus
THE STATE OF BIHAR
2 13-07-2011
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is languishing in jail custody since
18.05.2011 in I.F. Case No. 46 of 2011 for the offences under
Sections -2 (1, 2, 15, 16, 35, 37) 9, 51 of the Wild Life Protection
Act.
Even if the prosecution story assumed to be true,
then also it appears that it was co-accused , Gulab Mian who
hunted the Neelgai, let the petitioner, namely, Hassan Mian be
released on bail on furnishing bail bonds of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with I.F. Case No. 46 of 2011 to the satisfaction of
Additional Chief Judicial Magistrate, Bagaha, West Champaran.
AKV/- ( Hemant Kumar Srivastava,J.)