IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21578 of 2011
Md. Samid
Versus
The State Of Bihar
-----------
2 20.7.2011 Heard learned counsel for the parties.
The only material against the petitioner
is confession of co-accused Naiyar made before
the Police who has already been allowed bail
vide Cr.Misc.No. 35803 of 2010.
In that view of the matter, the above
named petitioner is directed to be released on
bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of Additional
Sessions Judge, F.T.C. III, Madhubani in
Benipatti P.S. Case No. 79/10.
AI ( Mandhata Singh, J.)