Patna High Court – Orders
Md. Arman vs The State Of Bihar on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19008 of 2011
Md. Arman
Versus
The State Of Bihar
-----------
2 29.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
The petitioner is languishing in jail custody since
14.03.2011 and the allegation against him is that he sold
stolen vehicle to the informant.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, namely, Md. Arman be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Bihar
P.S. Case No. 59 of 2011 to the satisfaction of Chief Judicial
Magistrate, Nalanda at Bihar Sharif.
AKV/- (Hemant Kumar Srivastava,J.)