IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19388 of 2011
Uday Chand Mallah, S/O-Late Sarjug Mallah
Versus
The State Of Bihar
-----------
02 07.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since
05.01.2011 in a case registered under Sections 302 and 201 of
the Indian Penal Code.
Even if, the prosecution story assumed to be true,
then also, it is a case of last seen.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner 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 Chief Judicial Magistrate,
Madhepura in connection with Murliganj P.S. Case No. 03 of
2011.
Shahzad ( Hemant Kumar Srivastava, J.)