IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.809 of 2011
MD. SHAMSHAD, SON OF MD. ALAMGIR
Versus
THE STATE OF BIHAR
-----------
02 11.02.2011 Heard learned counsel for the petitioner as well
as learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with
Rosera P.S. Case No. 148 of 2010 registered under Sections
379 and 411 of the Indian Penal Code.
Although, there is allegation against the
petitioner that he took away the oxen of informant but
admittedly, the aforesaid oxen were recovered from the
possession of another accused. The petitioner does not have
any criminal antecedent.
In view of the aforesaid circumstance above
named petitioner is directed to 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
Additional Chief Judicial Magistrate, Rosera, District-
Samastipur in connection with above stated Rosera P.S. Case
No.148 of 2010.
Shahzad (Hemant Kumar Srivastava, J )