High Court Patna High Court - Orders

Md.Sarfaraj vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Md.Sarfaraj vs State Of Bihar on 7 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.28278 of 2010
                                MD. SARFARAJ Son of Md. Hafiz
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2/ 07.10.2010 Heard learned counsel for the parties.

Petitioner is an accused in a case under Sections 379,

414/34 of the Indian Penal Code.

One stolen motorcycle was recovered from the house

of Chandan Kumar.

Learned counsel for the petitioner submits that in fact

one Ranjeet Kumar had handed over the motorcycle to Chandan

Kumar. He further submits that nothing was recovered from his

possession or from his house. He further submits that petitioner

does not have criminal antecedent. The petitioner is in custody

since 04.06.2010.

In the circumstances, petitioner, named above, is

directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Muzaffarpur in

connection with Sadar P.S. case no. 141 of 2010.

(Samarendra Pratap Singh, J.)
Uday/