IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35413 of 2010
MD. MUMTAZ @ MD. MUMTAZ KHAN, S/o Saiful Islam Khan, R/o Bhatt
Road, Near D.A.V. School, P.S. Danapur, Distt.- Patna.
Versus
STATE OF BIHAR
----------
4 24.02.2011 Heard Sri Ashok Kumar Jha, learned counsel for
the petitioner and Sri B.P. Singh, learned Additional Public
Prosecutor.
The petitioner, who is in custody in Danapur P.S.
Case No. 168 of 2010, for the offence which was registered
under Section 379 of the Indian Penal Code, and subsequently,
Section 411 of the I.P.C. was added, has prayed for grant of bail.
It was submitted, that petitioner is having clean antecedent and
he is in custody since 8.6.2010. F.I.R. was lodged against
unknown. Subsequently, from Danapur, petitioner alongwith
other accused was arrested and motorcycle was recovered.
Keeping in view nature of accusation and period of
custody undergone by the petitioner, let the petitioner, Md.
Mumtaz @ Mumtaz Khan, be enlarged on bail on furnishing bail
bond of Rs. 10,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of Sri Sanjeev Kumar
Rai, J.M. Ist Class, Danapur in connection with Danapur P.S.
Case No. 168 of 2010.
( Rakesh Kumar, J.)
Praful/-