High Court Patna High Court - Orders

Md. Aslam @ Md. Usman @ Md. Ficha vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Md. Aslam @ Md. Usman @ Md. Ficha vs The State Of Bihar on 6 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19361 of 2011
                Md. Aslam @ Md. Usman @ Md. Ficha, S/O-Md. Sanif @ Md. Hanif
                                               Versus
                                       The State Of Bihar
                                             -----------

02 06.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Neither petitioner was caught at the spot nor

anything has been recovered from his conscious possession

and it appears that the name of this petitioner came in this case

in the statement of co-accused Md. Sajjad who was caught at

the spot after the alleged occurrence. Moreover, having similar

allegation co-accused Md. Saifullah @ Master has already

been granted privilege of bail by this Court whereas petitioner

is languishing in jail custody since 22.12.2010.

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 Chief Judicial Magistrate, Araria in

connection with Forbisganj P.S. Case No. 233 of 2009.

        Shahzad                               ( Hemant Kumar Srivastava, J.)