High Court Patna High Court - Orders

Mumtaz Mian vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Mumtaz Mian vs State Of Bihar on 5 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.36969 of 2010
                          MUMTAZ MIAN
                               Versus
                         STATE OF BIHAR
                             -----------

02. 05.10.2010 Heard the learned counsel for the petitioner

and learned A.P.P. for the State.

The petitioner, Mumtaz Mian is in custody since

30.06.2010 in Khaira P.S. Case No. 264 of 2009 under

Section 341/323/325/504/506/384/307/324/379/34 of

Indian Penal Code.

From perusal of the F.I.R., it appears that

there is land dispute between both the parties and a

counter case is also pending.

In view of the above facts, the petitioner

named above is directed to be released on bail on

furnishing bail bond of Rs. 10,000(Rs. Ten Thousand)

with two sureties of the like amount each to the

satisfaction of the Court of learned Chief Judicial

Magistrate, Jamui in connection with Khaira P.S. Case No.

264 of 2009.

( Mungeshwar Sahoo, J.)
Saurabh