IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18795 of 2011
SUNIL KUMAR JHA S/O LATE BHUSHAN JHA, R/O
VILLAGE-HANUMAN NAGAR, (AKSHARWA TOLA),
P.S. SURSAND, DISTT.SITAMARHI.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
With
Cr.Misc. No.19016 of 2011
KALIM ANSARI S/O SULEMAN ANSARI, R/O
VILLAGE-PATHANPURA, P.S. SURSAND,
DISTRICT-SITAMARHI (EX-MUKHIYA
PATHANPURA GRAM PANCHAYAT).
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 16.06.2011
Heard.
Petitioners are in custody since 2.3.2011, after
being apprehended on suspicion in a case instituted
against a few named (not petitioners). From the order of
the court below nothing specific appears against either of
the two petitioners.
Considering the facts and circumstances, the two
petitioners are directed to be enlarged on bail on each of
them furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the
2
satisfaction of the Chief Judicial Magistrate, Sitamarhi in
Sitamarhi P.S. Case no. 595 of 2010, with additional
condition, if any, imposed by the Court concerned,
ensuring early disposal of the case.
AAhmad ( Akhilesh Chandra, J.)