IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36119 of 2010
MD.AJMER @ MD.AJMER ALAM
Versus
THE STATE OF BIHAR
-----------
4 03.12.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Allegedly, the petitioner was caught in an orchard
while he alongwith others had assembled to make a
preparation to commit dacoity. Furthermore, it is said that
some fire-arms kept in a bag, were recovered from a bush.
The father of the petitioner has sworn affidavit to this effect
that this petitioner does not have any criminal antecedent.
The petitioner is languishing in jail custody since
08.07.2010.
Considering the facts and circumstances of the
case as well as submissions of the parties, the petitioner,
namely, Md. Ajmer @ Md. Ajmer Alam is directed to be
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) each with two sureties of the like amount each in
connection with Saharsa Sadar P.S. Case No. 283 of 2010
to the satisfaction of Chief Judicial Magistrate, Saharsa with
condition one of the sureties must be father of the petitioner.
AKV/- ( Hemant Kumar Srivastava,J.)