High Court Patna High Court - Orders

Md. Chand vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Md. Chand vs The State Of Bihar on 19 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.10119 of 2011
                                             Md. Chand
                                               Versus
                                       The State Of Bihar
                                             -----------

3/ 19.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is not assailant of the deceased.

Submission of the learned counsel for petitioner is that he

has been falsely implicated in the case.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Samastipur in connection with Tajpur P.S. Case

No. 458 of 2010.

shail                                        (Mandhata Singh, J.)