IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2404 of 2011
MD. MUSTKIM
Versus
THE STATE OF BIHAR
-----------
2 7.3.2011 Heard the learned counsel for the petitioner as well
as learned Additional Public Prosecutor for State.
Taking into consideration that neither the
petitioner is named in the F.I.R. nor anything has been
recovered from his conscious possession and furthermore, up
till now the petitioner has not been put on test identification
parade, let the petitioner, Md.Mustkim, be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of the C.J.M.,Munger, in
Kotwali P.S. Case No.25/10.
Anilkr.sinha (Hemant Kumar Srivastava, J.)