High Court Patna High Court - Orders

Md. Sonu @ Sah Alam vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Md. Sonu @ Sah Alam vs The State Of Bihar on 28 July, 2011
                    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)