High Court Patna High Court - Orders

Kamruddin Mian &Amp; Ors vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Kamruddin Mian &Amp; Ors vs State Of Bihar on 27 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.26686 of 2010
                          1. KAMRUDDIN MIAN 2. Khalikuzama
                         @ Pappu Mian and 3. Imam Hussain
                               @ Imam Hussan Ansari
                                          Versus
                                 STATE OF BIHAR
                                       ----------

2 27.8.2010 Heard the learned counsel for the petitioners and the State.

The petitioners are claiming the land and its crop.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/- each with two sureties of the like amount each to the

satisfaction of the C.J.M., Bettiah ( West Champaran), in Mufassil(

Manuapul) P.S. Case No.123 of 2010, subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

    AnilKr.Sinha                             ( Mandhata Singh, J. )