IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42490 of 2010
NAUSHAD @ NAUSHAD ALI
Versus
THE STATE OF BIHAR
-----------
03. 21.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner is attributed for committing murder of
informant’s son, but submission of the learned counsel for petitioner is
that save and except suspicion, there is nothing in the case diary, which
is in corroboration of the F. I. R. Petitioner remained in custody since
25.5.2010.
Having regard to the facts and circumstances of the case, let
the petitioner above named 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 the Additional Sessions Judge XIth, Saran at
Chapra in connection with Baniapur P. S. Case No.79 of 2010 (Sessions
Trial No.543 of 2010).
Vikash ( Mandhata Singh, J.)