IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6659 of 2011
SHAMSUDDIN @ SAMIRUDDIN
Versus
THE STATE OF BIHAR
-----------
2. 30.03.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in connection with complaint case in
which cognizance has been taken under
Sections 436/34 of the Indian Penal Code.
It is alleged against the petitioner
and others to have set the house of the
complainant on fire after locking the door
of the house from outside.
During investigation, accusation was
found false and final form was submitted.
Subsequently on protest the cognizance has
been taken.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with complaint case no. 50 of
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned C.J.M. Kishanganj, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)