Patna High Court – Orders
Md. Muslim vs The State Of Bihar on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No. 18563 of 2011
Md. Muslim
Versus
The State Of Bihar
---with---
Cr. Misc. No. 18618 of 2011
Md. Mojib
Versus
The State Of Bihar
-----------
3/ 24.06.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
From godown of petitioner Md. Majib of Cr.
Misc. No. 18618 of 2011, 135 bags of mid-day-meal rice is
recovered. Petitioner, Md. Muslim of Cr. Misc. No. 18563 of
2011 is said driver carried the seized rice to the godown both
remained in custody since 30.03.2011.
Considering the same, let the above named
petitioners 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 C.J.M., Purnea in
connection with Amour P.S. Case No. 34 of 2011.
shail (Mandhata Singh, J.)