High Court Patna High Court - Orders

Md.Jahid Ansari vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Md.Jahid Ansari vs State Of Bihar on 21 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40478 of 2010
                                   MD.JAHID ANSARI
                                           Versus
                                    STATE OF BIHAR

2   21.12.2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner, Md. Jahid Ansari seeks bail in

connection with Gurua P.S. Case No. 40 of 2009 registered

under sections 392 of the of the Indian Penal Code.

Admittedly, the alleged occurrence took place on

17.05.2009 and the written report was submitted before the

concerned police station on 18.05.2009. No doubt, the

petitioner is named in the FIR but no specific overt act has been

attributed against him. The order of learned Sessions Judge

does not reflect any criminal antecedent of the petitioner.

So, considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Md. Jahid

Ansari is directed to be released on bail on furnishing bail bond

of Rs 10,000/- (ten thousand) with two sureties of the like

amount each in connection with Gurua P. S. Case No. 40 of

2009 to the satisfaction of Sub Divisional Judicial Magistrate,

Sherghati, Gaya.

         AKV/-                               (Hemant Kumar Srivastava,J.)