High Court Patna High Court - Orders

Hassan Mian vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Hassan Mian vs The State Of Bihar on 13 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellanious No.19801 of 2011
                                      HASSAN MIAN
                                           Versus
                                   THE STATE OF BIHAR


2       13-07-2011

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is languishing in jail custody since

18.05.2011 in I.F. Case No. 46 of 2011 for the offences under

Sections -2 (1, 2, 15, 16, 35, 37) 9, 51 of the Wild Life Protection

Act.

Even if the prosecution story assumed to be true,

then also it appears that it was co-accused , Gulab Mian who

hunted the Neelgai, let the petitioner, namely, Hassan Mian be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with I.F. Case No. 46 of 2011 to the satisfaction of

Additional Chief Judicial Magistrate, Bagaha, West Champaran.

AKV/-                                        ( Hemant Kumar Srivastava,J.)