High Court Patna High Court - Orders

Farookh Azam vs The State Of Bihar on 21 January, 2011

Patna High Court – Orders
Farookh Azam vs The State Of Bihar on 21 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.35854 of 2010
                 FAROOKH AZAM, SON OF MD. SHARIF ANSARI
                                     Versus
                            THE STATE OF BIHAR
                                       with
                           Cr.Misc. No.45021 of 2010
                   OJAIR ALAM, SON OF MD. SHARIF ANSARI
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

04 21.01.2011 Both the above stated Cr. Misc. Cases have arisen out of

Mohammadpur P.S. Case No. 67 of 2010 registered under Sections

395/120 (B) of the Indian Penal Code and, accordingly, both the above

stated Cr. Misc. Cases are being disposed of by this common order.

Heard learned counsel for the petitioners as well as

learned Public Prosecutor for the State.

Petitioners are not named in the First Information Report

but, in course of investigation, it came to light that petitioners had

conspired along with one Hakimullah Ansari in committing the alleged

crime and subsequently, it is stated that the looted cash was recovered

from the houses of the petitioners.

Learned counsel for the petitioners submits that there is

nothing on the entire case diary to show this fact that the recovered cash

was looted property.

On the other hand, learned counsel appearing for the

informant, submits that the above stated looted cash had been recovered

on the basis of confessional statement, made by petitioner in Cr. Misc.

No. 45021 of 2010. He further submits that in course of investigation, it

came to light that the petitioners were in constant touch on mobile with

the above stated co-accused Hakimullah Ansari.
2

Admittedly, petitioners do not have any criminal

antecedent, which is evident from the report of Superintendent of

Police, Gopalganj.

Considering the aforesaid facts and circumstances as

well as submissions of the parties above named petitioners are directed

to 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, Gopalganj in connection with above stated

Mohammadpur P.S. Case No. 67 of 2010.

Shahzad                             (Hemant Kumar Srivastava, J)