IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23580 of 2011
Md. Sonu @ Sah Alam
Versus
The State Of Bihar
-----------
02/ 28.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Taking into consideration that petitioner is in jail custody
since 6.1.2011 in a case registered under section 379 of the IPC in
which neither petitioner is named nor anything has been recovered
from his conscious possession, let the petitioner, Md Sonu @ Sah
Alam, be released on bail on furnishing bail bonds of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the
Railway Judicial Magistrate, Bhagalpur in GRPS Bhagalpur P.S.
Case no. 26/2010.
shahid (Hemant Kumar Srivastava,J)