Patna High Court Cr.Misc. No.16793 of 2011 (3) dt.02-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16793 of 2011
======================================================
Md. Saifulla @ Master
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
3 02-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Petitioner is in jail custody since 25.10.2010 in a
case registered under Sections 395 and 397 of the Indian Penal
Code.
It appears from submission of the parties as well
as case diary that except confessional statement of the petitioner
there is nothing against him and furthermore, having, more or less,
similar allegation some co-accused have already been granted bail
by another Bench of this Court.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties, let
the petitioner, namely, Md. Saifulla @ Master be released on bail
on furnishing bail bonds of Rs 10,000/- (ten thousand) each with
two sureties of the like amount each in connection with Forbesganj
P.S. Case No. 39 of 2009 to the satisfaction of the learned Chief
Judicial Magistrate, Araria.
(Hemant Kumar Srivastava, J)
Bhardwaj/-