IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37392 of 2010
SHEIKH MANAN @ MANAN MIAN, SON OF MIR HASAN, RESIDENT OF VILLAGE-
KAPILA HAT, P.S.-GORIYA KOTHI, DISTRICT-SIWAN.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Md. Sufiyan, Advocate.
For the State : APP.
-----------
03/ 17.03.2011 Heard learned Counsel for the
petitioner and learned Counsel appearing on
behalf of the State.
The petitioner is accused of the case
which has been registered under Section 395 of
the Indian Penal Code against the petitioner,
Ganesh Singh and others.
Submission is that the petitioner is
in custody since 29.03.2010. Similarly
situated accused Ganesh Singh has been
admitted to bail by this Court. His case has
been disposed of because no witness has
supported the acquisition in course of trial.
Considering the facts and
circumstances of the case, let the above named
petitioner 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 learned Chief Judicial
Magistrate/court concerned, Gopalganj in
2
connection with Trial No. 3992 of 2010 arising
out of Barouli P.S. Case No. 43 of 2000.
(Shyam Kishore Sharma, J.)
kksinha/-