High Court Patna High Court - Orders

Md.Azaz Alam @ Azad vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Md.Azaz Alam @ Azad vs State Of Bihar on 29 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35567 of 2010
                                  MD.AZAZ ALAM @ AZAD
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 29.09.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

The allegation against the petitioner is that he

alongwith his associates committed theft of cash from the

informant and others. Fortunately, the petitioner and his

associates were caught at the spot by informant and others.

It is alleged that Rs 3100/- , two mobile sets and

a wrist watch as well as one valid railway ticket were

recovered from possession of the petitioner.

Contention of learned counsel for the petitioner is

that the petitioner was a bonafide passenger and as a

matter of fact, recovered materials belonged to the petitioner

but he has falsely been implicated in this case on mere

suspicion.

Considering the facts and circumstances of the

case as well as submission of the parties, I direct the

petitioner, Md. Azaz Alam @ Azad to be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with

Naugachhia Rail P.S. Case No. 10 of 2010 to the

satisfaction of Railway Judicial Magistrate, Khagaria.

( Hemant Kumar Srivastava, J.)
AKV/-