IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16672 of 2011
Md. Rijwan & Anr.
Versus
The State Of Bihar
-----------
03/ 19.08.2011 Heard learned counsel for the petitioners as well as learned
Addl. Public Prosecutor for the State.
Petitioners are in jail custody since 29.1.2011 in a case
registered under section 307 and other minor sections of the IPC as
well as sections 41/44 of the Juvenile Justice Act, 1986.
Taking into consideration that having similar allegation co-
accused Md Hashim has already been granted privilege of bail by
another bench of this court vide order dated 14.10.2009 passed in Cr.
Misc. no. 36638/2009 and furthermore, no injury was found on the
person of Rakesh Kumar who is said to be one of the sole eye
witnesses of the alleged occurrence, let the petitioners, Md Rijwan and
Md Sahnawaj, be released on bail on furnishing bail bonds of Rs
10,000/- each with two sureties of the like amount each to the
satisfaction of the Sub divisional Judicial Magistrate, Daudnagar
District Aurangabad in Goh P.S. Case no. 58/2009.
shahid (Hemant Kumar Srivastava,J)