IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19419 of 2010
1. Kamlesh Sahani
2. Basir Mian ............. Petitioners
Versus
State of Bihar ......... Opp. Party.
-----------
2. 02.07.2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Considering the period of custody since 1.3.2010
on the allegation of having killed one blue-bull under
Section 429/34 of the Indian Penal Code, 11(1)L of the
Prevention of Animal Cruelty Act and 51 of Wild Life
Protection Act, let the petitioners, above named, be
enlarged 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 A.C.J.M., Bagaha, District West
Champaran in connection with Bagaha (Pathkhauli) P.S.
Case No.80 of 2010.
S.S. (Navin Sinha, J.)