IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26686 of 2010
1. KAMRUDDIN MIAN 2. Khalikuzama
@ Pappu Mian and 3. Imam Hussain
@ Imam Hussan Ansari
Versus
STATE OF BIHAR
----------
2 27.8.2010 Heard the learned counsel for the petitioners and the State.
The petitioners are claiming the land and its crop.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/- each with two sureties of the like amount each to the
satisfaction of the C.J.M., Bettiah ( West Champaran), in Mufassil(
Manuapul) P.S. Case No.123 of 2010, subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
AnilKr.Sinha ( Mandhata Singh, J. )