IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10298 of 2011
Md. Imbrahim
Versus
The State Of Bihar
-----------
3/ 07.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Submission of the learned counsel for the
petitioner is that differences in between the parties are for
land and the alleged injury caused by this petitioner though
is on head but without any repetition and simple in nature.
Theft is ornamental for which also petitioner remained in
custody since 01.02.2011.
Hence, his prayer 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., Madhubani in connection with Sakari P.S. Case
No. 12 of 2011, G.R. No. 198 of 2011.
shail (Mandhata Singh, J.)