High Court Patna High Court - Orders

Md. Safi vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Md. Safi vs The State Of Bihar on 19 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Criminal Miscellaneous No.35345 of 2011
               Md. Safi son of Asgar Mian,resident of
               Mohalla Dargaha,Ward No.22,P.S.Bettiah
                    Town, District West Champaran
                                Versus
                         The State Of Bihar
                  ----------------------------------

For the petitioner: Mr.Arjun Pd.No.I
For the State : Mr.Addl.P.P.

—-

02/ 19.10.2011 Heard learned counsel for the

petitioner and learned counsel for

the State.

The petitioner is an accused

in a case which has been registered

for offences under Sections 457 and

380 of the Indian Penal Code.

The petitioner has mentioned

in paragraphs 11 and 12 of the

application that besides the present

case he is accused in two more cases

for offence under Section 379 of the

Indian Penal Code and except those

two cases, no other case has been

lodged against him.

Submission is that nothing was

recovered from the house of the
2

petitioner.

Considering the facts and

circumstances of the case, let the

above named petitioner be released on

bail on furnishing bail bond of

Rs.10,000/-(Rupees ten thousand) with

two sureties of the like amount each

to the satisfaction of learned Chief

Judicial Magistrate, Bettiah (West

Champaran) in Bettiah Town P.S.Case

No. 300 of 2011.

Tahir/- (Shyam Kishore Sharma, J.)