High Court Patna High Court - Orders

Md. Samid vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Md. Samid vs The State Of Bihar on 20 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21578 of 2011
                                        Md. Samid
                                          Versus
                                  The State Of Bihar
                                        -----------

2 20.7.2011 Heard learned counsel for the parties.

The only material against the petitioner

is confession of co-accused Naiyar made before

the Police who has already been allowed bail

vide Cr.Misc.No. 35803 of 2010.

In that view of the matter, the above

named petitioner is directed to 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 Additional

Sessions Judge, F.T.C. III, Madhubani in

Benipatti P.S. Case No. 79/10.

AI                                                ( Mandhata Singh, J.)