Patna High Court – Orders
Md. Murtaza & Ors. vs The State Of Bihar on 30 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24064 of 2011
1. Md. Murtaza
2. Md. Mashahoor
------------------- Petitioners
Versus
The State Of Bihar
----------------------------------
3 30.9.2011 Heard counsel for the parties.
346 in number cartridges have been
recovered from a bag hanged by the shoulder of
co-accused Md. Arman. Petitioners are also said
assisting him to hide the bag on arrival of
Police party and petitioners remained in
custody since 14.5.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioners are
directed to 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 Rail Judicial Magistrate,
Lakhisarai in Rail Kiul P.S. Case No. 29 of
2011.
AI ( Mandhata Singh, J.)