High Court Patna High Court - Orders

Din Deyal Ram & Ors. vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Din Deyal Ram & Ors. vs The State Of Bihar on 5 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19222 of 2011
                           1. Din Deyal Ram, S/O-Ramesh Ram
                        2. Surendra Paswan, S/O-Late Janka Paswan
                                           Versus
                                     The State Of Bihar
                                          -----------

02 05.07.2011 Heard learned counsel for the petitioners as well

as learned Additional Public Prosecutor for the State.

Taking into consideration that petitioners are

languishing in jail custody since 15.03.2011 on the allegation

that they tried to steal petrol from the vehicle of the informant,

let the petitioners be released on bail on furnishing bail bonds

of Rs. 10,000/- (Ten Thousand) each with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Motihari, East Champaran in connection with

Turkaulia (Banjaria) P.S. Case No. 98 of 2011.

        Shahzad                             ( Hemant Kumar Srivastava, J.)