High Court Patna High Court - Orders

Md.Irshad vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Md.Irshad vs State Of Bihar on 28 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21491 of 2010
                                      MD.IRSHAD
                                         Versus
                                  STATE OF BIHAR
                                        -----------

2. 28.6.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing on

behalf of the State.

The petitioner is in custody having been

charged with offences punishable under Sections

379 and 411 of the Indian Penal Code.

The petitioner has been charged with

recovery of a cycle said to be stolen.

Considering the submission of learned

counsel that the petitioner has a clean antecedent

and that he has remained in custody since

28.4.2010, let the petitioner, namely Md. Irshad 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 the Chief Judicial

Magistrate, Munger in connection with Kotwali .P.S.

Case No.146 of 2010, subject to the condition that

the mother of the petitioner would stand as a bailor

and she would be under a duty to inform the Court

below in case this petitioner is named or gets

involved in any further case of similar nature after
2

his release and whereupon the Court concerned

shall be at liberty to cancel the bail bonds of the

petitioner on ground of misuse.

Anand Kr.                                        (Jyoti Saran, J.)