IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19222 of 2011
1. Din Deyal Ram, S/O-Ramesh Ram
2. Surendra Paswan, S/O-Late Janka Paswan
Versus
The State Of Bihar
-----------
02 05.07.2011 Heard learned counsel for the petitioners as well
as learned Additional Public Prosecutor for the State.
Taking into consideration that petitioners are
languishing in jail custody since 15.03.2011 on the allegation
that they tried to steal petrol from the vehicle of the informant,
let the petitioners be released on bail on furnishing bail bonds
of Rs. 10,000/- (Ten Thousand) each with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Motihari, East Champaran in connection with
Turkaulia (Banjaria) P.S. Case No. 98 of 2011.
Shahzad ( Hemant Kumar Srivastava, J.)