IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33596 of 2010
MD.HABIB @ HABUWA
Versus
STATE OF BIHAR
-----------
2 15.09.2010 Heard learned counsel for the petitioner as well
as learned counsel appearing for the state.
It is alleged that the petitioner alongwith co-
accused, Md. Tabrez committed robbery while the informant
was returning his home and in that process the petitioner
and his associates snatched motorcycle, mobile and cash.
Subsequently, the mobile and motorcycle were returned but
the petitioner and his associates kept the cash with him.
Admittedly, co-accused Md. Tabrez from whose
possession, certain stolen articles were recovered, has
already been granted bail by the learned court below itself.
Considering the aforesaid circumstances as well
as detention of the petitioner in custody, I direct the
petitioner, Md. Habib @ Habuwa 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 Palasi
P.S. Case No. 43 of 2009 to the satisfaction of Chief
Judicial Magistrate, Araria.
( Hemant Kumar Srivastava, J.)
AKV/-