IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20845 of 2011
Md. Kalam, S/O-Md. Yasin
Versus
The State Of Bihar
-----------
02 19.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Neither petitioner is named in the first information
report nor anything has been recovered from his conscious possession.
It appears from perusal of the impugned order of learned Additional
Sessions Judge that one looted motorcycle was recovered in Sakara
P.S. Case No. 343 of 2010 but submission on behalf of the petitioner
is that Annexure-2 reveals that the aforesaid recovered motorcycle
does not belong to the present case and moreover, the said motorcycle
has not been recovered from the possession of the petitioner.
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 Sub Divisional
Judicial Magistrate, West Muzaffarpur in connection with Kurhani
P.S. Case No. 114 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)