High Court Patna High Court - Orders

Abdul Kalam vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Abdul Kalam vs State Of Bihar on 7 October, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.28736 of 2010
                          Abdul Kalam, S/o Sk. Kabiruddin, R/o Village- Lalia, P.S.-Jokihat,
                          District- Araria.
                                                                               ....Petitioner.
                                                     Versus
                                             STATE OF BIHAR
                                                   -----------

2. 07.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

2. Petitioner is an accused for offence punishable under

section 395 of the Indian Penal Code.

3. It transpires that allegation is against several accused

persons, out of whom five are named including the petitioner.

4. Learned counsel for the petitioner submits that the

entire allegations is false and frivolous and the petitioner was

apprehended only on the basis of suspicion as neither any

incriminating article has been recovered from him nor he has got

any criminal antecedent. He further submits that another co–

accused person namely Manoj Kumar Yadav, who has also been

named in the F.I.R. has already been released on bail on the order

of the learned Sessions Judge, Purnea dated 13.05.2010 passed in

B.P.No. 330 of 2010.

5. Considering the aforesaid facts & circumstances of

the case, petitioner, named above, is directed to be released on

bail on furnishing bail bond of Rs. 10,000/- with two sureties of

the like amount each to the satisfaction of learned Chief Judicial

Magistrate, Araria in connection with Palasi P.S. Case No. 51 of

2010.

Sujit                                                                 (S.N. Hussain, J.)