High Court Patna High Court - Orders

Md. Maksud vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Md. Maksud vs The State Of Bihar on 11 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr. Misc. No.7795 of 2011
                              Rajan Kumar Singh @ Rajan Singh
                                               Versus
                                       The State Of Bihar
                                                    with
                                     Cr. Misc. No.7906 of 2011
                                              Md. Maksud
                                                 Versus
                                          The State Of Bihar
                                               -----------

3/ 11.07.2011 Heard learned counsel for the petitioners and

learned counsel for the State.

The only material against these petitioners is

confession of co-accused, Md. Moti.

Taking the same into consideration, prayer of the

petitioners for bail is allowed.

Let the above named petitioners be enlarged 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., Pupri at Sitamarhi in connection

with Pupri P.S. Case No. 207 of 2010.

shail                                       (Mandhata Singh, J.)