IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21485 of 2011
Md. Tanweer Alam @ Arjoo
Versus
The State Of Bihar
-----------
2 20.7.2011 Heard learned counsel for the parties.
Save and except confession made by this
petitioner before the Police, there is no
material against him.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, 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 Chief Judicial Magistrate,
Bhagalpur in Kotwali (Tatarpur) P.S. Case No. 58
of 2011.
AI ( Mandhata Singh, J.)