High Court Patna High Court - Orders

Jahangir Khan @ Jahangir vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Jahangir Khan @ Jahangir vs The State Of Bihar on 22 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.44072 of 2010
                              JAHANGIR KHAN @ JAHANGIR
                                           Versus
                                  THE STATE OF BIHAR
                                          -----------

03. 22.04.2011 Heard learned counsel for the petitioner and the state.

Petitioner’s name appeared in only confession of co-

accused Halim, in case of dacoity by unknown miscreants.

Having regard to the facts and circumstances of the case,

let the petitioner above named be released on bail on furnishing

bail bond of Rs.10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of the Chief Judicial

Magistrate, Araria in connection with Palasi P. S. Case No.27 of

2006.

Vikash                                     ( Mandhata Singh, J.)