IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21049 of 2011
Md. Raja @ Md. Ali Hasib, S/O-Md. Hasib Khan
Versus
The State Of Bihar
-----------
03 26.07.2011 Supplementary affidavit is filed on behalf of the
petitioner bringing his antecedent.
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
According to prosecution case itself, the name of the
petitioner came to light in confessional statement of co-accused Md.
Shah Alam @ Sonu in Mojahidpur P.S. Case No. 137 of 2010 and on
the basis of aforesaid confessional statement, one motorcycle was
recovered from the house of the petitioner.
It is contended by learned counsel for the petitioner that
petitioner has not been made accused in Mojahidpur P.S. Case No.
137 of 2010 and, as a matter of fact, the petitioner has been remanded
in two other cases after his remand in the present case.
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, Bhagalpur in connection with Mojahidpur P.S. Case No.
155 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)