High Court Patna High Court - Orders

Md. Arman vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Md. Arman vs The State Of Bihar on 29 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19008 of 2011
                                            Md. Arman
                                               Versus
                                       The State Of Bihar
                                             -----------

2 29.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

The petitioner is languishing in jail custody since

14.03.2011 and the allegation against him is that he sold

stolen vehicle to the informant.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, let the

petitioner, namely, Md. Arman be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Bihar

P.S. Case No. 59 of 2011 to the satisfaction of Chief Judicial

Magistrate, Nalanda at Bihar Sharif.

AKV/-                                     (Hemant Kumar Srivastava,J.)