IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35845 of 2010
MD.AZAD
Versus
THE STATE OF BIHAR
-----------
03/ 09.12.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner is not named in the FIR but allegedly, in course of
investigation some villagers caught petitioner with stolen vehicle and
subsequently, aforesaid stolen vehicle along with petitioner was
produced before the police but seizure list reveals that the said vehicle
was recovered from possession of petitioner.
Considering the aforesaid facts and circumstances and
period of detention of petitioner in jail custody as well as this aspect
of the matter that as per police report, petitioner does not have any
criminal history, petitioner (Md Azad) is directed to be released on
bail on furnishing bail bond of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the CJM, Kishanganj in Pothia
P.S. Case no. 100 of 2010.
shahid (Hemant Kumar Srivastava,J)