High Court Patna High Court - Orders

Md.Faruque Mian @ Md.Faruque … vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Md.Faruque Mian @ Md.Faruque … vs The State Of Bihar on 6 October, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.30468 of 2010
                     1. MD.FARUQUE MIAN @ MD.FARUQUE ANSARI
                     2. Naim Ahmad Ansari @ Naim Ansari
                     3. Mumtaz Ansari @ Mumtaz Mian
                                        Versus
                                  THE STATE OF BIHAR
                                        ------

2/ 06.10.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Firing, if any, shot, none sustained injury. A case is

lodged at petitioners’ hand against informant’s community and now,

matter is resolved.

Considering the facts and circumstances of the case, the

prayer of the petitioners is allowed.

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 Khudwan P.S. Case No. 23 of 2010 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 S.D.J.M., Daudnagar, Aurangabad subject

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

shail                                            (Mandhata Singh, J.)