High Court Patna High Court - Orders

Firoz Mian &Amp; Anr vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Firoz Mian &Amp; Anr vs State Of Bihar on 27 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.18213 of 2010
                                        1. FIROZ MIAN &
                                        2. DABLU SINGH
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

4 27.08.2010. Heard learned counsel for the parties.

The petitioners have been made accused in a case

under section 302 of the I.P.C.

The petitioners submit that their name figured in

confession of co-accused Sanjay Singh who has already been

allowed bail. Some other co-accused have also been allowed bail.

In the facts and circumstances of the case, let the

petitioners as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) each with two sureties of the like

amount each to the satisfaction of the Sri S.K.Sharma, Judicial

Magistrate, 1st class, East Champaran, Motihari in Pipra kothi

Police Station Case No. 105 of 2007.

Petitioners would not absent physically for more than

two consecutive dates at a stretch, till three witnesses are

examined in trial, otherwise bail bond would be cancelled and

they would be taken into custody.

Shashi.                                        (Samarendra Pratap Singh, J.)