High Court Patna High Court - Orders

Lalo Miyan @ Lao vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Lalo Miyan @ Lao vs The State Of Bihar on 26 March, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                               Cr.Misc. No.9597 of 2011
                      LALO MIYAN @ LAO son of Md. Naim Ansari@ Hakim Mian resident of
                      village- Lakhai, Police Station- Lakshmipur, Dist- jamui.
                                                           Versus
                                                THE STATE OF BIHAR
                                                         -----------

2. 26.03.2011 The petitioner is in custody in relation to Jhajha

P.S.Case No. 35A of 2009 instituted under section 392 read with

Section 412 of the Indian Penal Code.

It is alleged that one person was arrested while

escaping from alleged robbery in the train and disclosed the

name of the petitioner. It is submitted that in similar

circumstance accused namely Bhushan Tanti has already been

granted bail by this Court in Cr. Misc. 686 of 2010 disposed of

on 02.02.2010.

Be that as it may, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees

Ten Thousand) with two sureties of the like amount each to the

satisfaction of Railway Judicial Magistrate, Kiul, Lakhisarai in

Jhajha P.S.Case No. 35A of 2009, subject to the condition that

one of the sureties would be Hakim Mian the Father-in-law of

the Petitioner.

Namita                                             ( Navaniti Prasad Singh, J.)