High Court Patna High Court - Orders

Amirul Haque vs State Of Bihar on 24 November, 2010

Patna High Court – Orders
Amirul Haque vs State Of Bihar on 24 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.31255 of 2010
                             AMIRUL HAQUE
                                 Versus
                            STATE OF BIHAR
                              -----------

4. 24.11.2010. Heard.

The prayer for bail of the petitioner

was earlier dismissed in Cr.Misc.Petition

No.51985 of 2008 with an observation that as

soon as the victim was examined as the first

witness the petitioner could be renewing his

prayer for bail. The victim has been examined

and discharged on 23.6.2010 as appears from

the copy of the deposition sheet which has

been annexed to the present petition.

Let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of Additional Sessions Judge, Fast Track

Court No.I, Muzaffarpur in Sessions Trial

No.910 of 2009 arising out of Minapur

P.S.Case No.17 of 2008.

B.Kr.                                     ( Dharnidhar Jha,J.)