High Court Patna High Court - Orders

Md. Islam Kana @ Md. Islam vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Md. Islam Kana @ Md. Islam vs The State Of Bihar on 20 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21097 of 2011
                              Md. Islam Kana @ Md. Islam
                                            Versus
                                     The State Of Bihar
                                          -----------

2 20-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is named in the first information report but

an omnibus allegation of demand of extortion money has been

levelled against him. So far as taking away cash as well as

making firing is concerned, the same is not against the

petitioner.

Accordingly, Considering the facts and circumstances

as well as submissions of the parties, the petitioner, namely,

Md. Islam Kana @ Md. Islam is directed to be released on bail

on furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Ara Town

P. S. Case No. 83 of 2011 to the satisfaction of Chief Judicial

Magistrate, Ara, Bhojpur.

         AKV/-                                 (Hemant Kumar Srivastava,J.)