IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7403 of 2011
SHAMSHER ALAM AND ANR.
Versus
THE STATE OF BIHAR
-----------
2 07.04.2011 Heard.
Taking into consideration that nothing has
been recovered from conscious possession of the
petitioners and they do not have any criminal
antecedent, and furthermore, they are languishing in jail
custody since 13.11.2010, let the petitioners, namely,
(1) Shamsher Alam and (2) Md. Saddam be released on
bail on furnishing bail bonds of Rs.10,000/-(Ten
Thousand) with two sureties of the like amount each to
the satisfaction of learned S.D.J.M., Raxaul at Motihari
in connection with Raxaul P.S. Case No.185 of 2010.
(Hemant Kumar Srivastava, J.)
PN