High Court Patna High Court - Orders

Md. Naushad Alam @ Naushad Ali … vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Md. Naushad Alam @ Naushad Ali … vs The State Of Bihar on 25 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.9885 of 2011
                    MD. NAUSHAD ALAM @ NAUSHAD ALI & ANR.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 25.03.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 406 and 420 of the Indian Penal

Code.

                              It      is       alleged           against       the

                   petitioners       that     the    petitioners        took   Rs.

90,000/- as loan from the informant and did

not return the same.

It is submitted by the learned

counsel for the petitioners that the loan

alleged to have taken on 14.08.2008 but the

document on which the agreement was executed

issued on 09.07.2009 which clouds the entire

accusation.

Considering the aforesaid facts, let

the petitioners Md. Naushad Alam @ Naushad

Ali and Md. Samsuddin, be released on bail

in the event of arrest or surrender before

the learned court below within a period of

twelve weeks from today in connection with
2

Barsoi (Kachna O.P.)P.S. Case No. 145 of

2010 on furnishing bail bond of Rs.10,000/-

(Ten Thousand)each with two sureties of the

like amount each to the satisfaction of the

learned C.J.M. Katihar, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)