IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21110 of 2011
Md. Sahid @ Sayeen
Versus
The State Of Bihar
-----------
2 20-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is neither
named in the FIR nor stolen motorcycle was recovered from his
conscious possession and except the confessional statement,
there is nothing against him, let the petitioner, namely, Md.
Sahid @ Sayeen be released on bail on furnishing bail bonds of
Rs 10,000/- (ten thousand) with two sureties of the like amount
each in connection with G.R. P.S. Case No. 81 of 2010 to the
satisfaction of Railway Judicial Magistrate, Bhagalpur.
AKV/- ( Hemant Kumar Srivastava,J.)