High Court Patna High Court - Orders

Mohamadul Hassan vs The State Of Bihar on 2 July, 2010

Patna High Court – Orders
Mohamadul Hassan vs The State Of Bihar on 2 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12461 of 2010
                   Mohamadul Hassan son of Late Abdul Rahim, Resident of village Maghiya,
                   Vakil Tola, Police Station Kishanganj, District Kishanganj
                                            Versus
                                  THE STATE OF BIHAR
                                           -----------

03/ 02.07.2010 Heard learned counsel for the petitioner and the

State.

It is submitted on behalf of the petitioner that in the

light of the orders of this Court dated 16.12.2009, Annexure-1/1,

petitioner surrendered in the court below on 4.1.2010 and since

then he is in jail custody. Prior thereto, petitioner remained in

jail custody since 1.6.2008 till 21.11.2008. It is also submitted

on behalf of the petitioner that besides the present case, he is not

accused in any other case.

Let the aforesaid fact be verified by the court below

and if found true, petitioner above named be released on bail on

furnishing bail bond of Rs. 5,000/- (Rs. Five thousand only) with

two sureties of the like amount each to the satisfaction of the

Additional Sessions Judge, Kishanganj in connection with S.T.

No. 961 of 2008, arising out of Kishanganj P.S. Case No. 113 of

2008.

       Arjun/                                              ( V.N. Sinha, J.)