High Court Patna High Court - Orders

Md.Barik &Amp; Anr vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Md.Barik &Amp; Anr vs State Of Bihar on 16 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25472 of 2010
                               1. MD.BARIK
                               2. Md. Shamshad
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 16.08.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Allegation regarding snatching of Rs. 15,000/- is

doubted on the ground that both the parties are neighbours and

differences are there for day-to-day affairs.

Having regard to the fact and circumstances of the case,

in the event of arrest or surrender within one month from the date of

receipt/production of a copy of this order in connection with

Complaint Case No. 1151 of 2009 and Trial No. 3479 of 2009

above named petitioners shall be released on bail on furnishing bail

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

like amount each to the satisfaction of J.M., Ist Class, Muzaffarpur

subject to the conditions as laid down under Section 438(2) of Cr.

P.C.

shail                                          (Mandhata Singh, J.)