High Court Patna High Court - Orders

Md. Azad @ Laddu Mian vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Md. Azad @ Laddu Mian vs The State Of Bihar on 12 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.12463 of 2011
                                   Md. Azad @ Laddu Mian
                                              Versus
                                       The State Of Bihar
                                            -----------

03/ 12.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is not named in the first information report and it

appears that in course of investigation some witnesses claimed to have

identified the petitioner in the light of torch as well as in the light of

back of motorcycle but admittedly, nothing has been recovered from

the conscious possession of the petitioner and as per submission of the

learned counsel for the petitioner, the above stated witnesses have

already been declared hostile in course of trial.

Let the petitioner, Md Azad @ Laddu Mian, be released on

bail on furnishing bail bonds of Rs 10,000/- with two sureties of the

like amount each to the satisfaction of the Sub divisional Judicial

Magistrate (West), Muzaffarpur in Kurhani P.S. Case no. 102/2005.

      shahid                                                 (Hemant Kumar Srivastava,J)