IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37201 of 2010
LALWA @ ISRAIL @ MD.LALWA @ MD.ISRAIL .
Versus
STATE OF BIHAR .
with
Cr.Misc. No.43967 of 2010
MD. HAFIZ @ MD. HAFID @ HAMID .
Versus
THE STATE OF BIHAR .
-----
04. 28.03.2011 Heard learned counsel for the petitioners and the state.
Petitioners are in custody basing suspicion only as
submitted; informant’s son converted to Muslim after accepting that
religion and thereafter disappeared. Specifically it is submitted that
petitioners are Muslim may have no grievance.
Having regard to the facts and circumstances of the case,
let the petitioners above named be released on bail on furnishing bail
bonds of Rs.10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
at Supaul in Pratapganj P.S. Case No. 18 of 2010, (S. T. No. 230 of
2010).
Vikash (Mandhata Singh, J.)