IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26435 of 2010
1. MD.SHAMSHER ALI son of Md. Sughair Ahmad
2. Md. Ajmal @ Md. Ajnal Akhtar son of Md. Anjar--------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 25.8.2010 Heard Learned counsel for the petitioners and the State.
Allegation of theft is denied on the ground that same is
leveled to counter the effect of petitioner no.1 sister’s case for the
offence under section 498A of the Indian Penal Code. There is no
recovery of theft articles.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/-(Ten thousand) each with two sureties of the like amount
each to the satisfaction of the S.D.J.M., Sheikhpura, in connection with
Complaint Case no.403( C ) of 2009 ,subject to the conditions as laid
down under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )