High Court Patna High Court - Orders

Amina Khatoon &Amp; Anr vs State Of Bihar on 14 February, 2011

Patna High Court – Orders
Amina Khatoon &Amp; Anr vs State Of Bihar on 14 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27114 of 2010
1. AMINA KHATOON, W/O HATIM SAI
2. HATIM SAI @ HATEM SAI, S/O LATE ALI HUSSAIN, R/O VILLAGE - BALUA,
 P.S. - SAMDAURUA, DISTRICT - MAHARAJGANJ (U.P.)
AT PRESENT GAYGHAT PUL KE NICHE, JHUGI JHOPRI, NEAR CHAND COLONY,
 P.S. - ALAMGANJ, DISTRICT - PATNA.
                                       Versus
                                STATE OF BIHAR
                                      -----------

3 14.02.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor.

Both the petitioners who are husband and wife and in

custody in Alamganj P.S. Case No. 4 of 2010 for the offence under

Section 369 of the Indian Penal Code, have prayed for grant of bail.

Both the petitioners are old persons. During investigation it has also

come that it is difficult to contact the informant.

In view of facts and circumstances, let both the above

named petitioners be enlarged on bail on furnishing bail bonds of Rs.

10,000/- (Rupees ten thousand) each with two sureties of the like

amount each to the satisfaction of learned Additional Chief Judicial

Magistrate, Patna City in connection with Alamganj P.S. Case No. 4 of

2010.

( Rakesh Kumar, J.)

Praful/-