IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18971 of 2011
MD. SHAKEEL @ MD. SHAMIM
Versus
THE STATE OF BIHAR
-----------
02/- 16.06.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
In this case instituted against unknown
petitioner’s name emerged during investigation in the
extra judicial confession of co-accused Pappu Singh.
There appears nothing more against the petitioner except
that he carries one case subsequently filed. He is in
custody since 01.05.2011
Considering the facts and circumstances of the
case, let the petitioner, namely, Md. Shakeel @ Md.
Shamim, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of
learned Chief Judicial Magistrate, Madhubani, in
connection with Pandaul P.S. Case No. 139 of 2005, with
additional condition, if any, imposed by the court
concerned, ensuring early disposal of the case.
Praveen/- ( Akhilesh Chandra, J.)