High Court Patna High Court - Orders

Rustan @ Md. Sahid Kamal vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Rustan @ Md. Sahid Kamal vs The State Of Bihar on 11 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2823 of 2011
                   RUSTAM @ MD. SAHID KAMAL, SON OF MD. HAKIM
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 11.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Although, petitioner is named in the First Information

Report but only suspicion has been raised against him saying that he

had also hands in committing the alleged crime. Admittedly, the

victim girl was recovered after institution of the case and her

statement was recorded under Section 164 of the Cr.P.C. in which

she has not even whispered against the petitioner.

Taking into consideration the above stated facts as well

as submissions of the parties, let the petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Madhubani in connection with Pandaul P.S. Case No.

120 of 2010.

Shahzad                                   (Hemant Kumar Srivastava, J )