IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40965 of 2010
NAIMUDDIN MIAN
Versus
STATE OF BIHAR
-----------
2. 01.12.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
Renewing the prayer for bail it is submitted that the
death was occasioned by cumulative effect of the injury and the
petitioner was not the sole assailant and that he remains in
custody since 16.6.2009.
Considering the submissions on behalf of the
petitioner and the period of custody, let the petitioner, above
named, be enlarged on bail on furnishing bail bonds of Rs.
20,000/- (Twenty thousand) with two sureties of the like amount
each to the satisfaction of 7th Additional Sessions Judge, East
Champaran, Motihari in Sessions Trial No. 763 of 2009 arising
out of Kesariya PS Case No. 89 of 2009.
Snkumar/- (Navin Sinha,J.)