IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20803 of 2011
Md. Ashif @ Md. Asif @ Md. Fakku
Versus
The State Of Bihar
-----------
2 18-08-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
It is alleged that the petitioner was arrested with
stolen motorcycle and six keys of motorcycle but submission on
behalf of the petitioner is that the stolen motorcycle was
recovered from an abandoned condition but subsequently, the
petitioner was booked in this case by the police and the
petitioner does not have any criminal antecedent.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Md. Ashif @ Md. Asif @ Md. Fakku be
released on bail on furnishing bail bonds of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Pirbahore P.S. Case No. 12 of 2011 to the
satisfaction of Smt. Sachi Mishra, Judicial Magistrate, Ist Class,
Patna.
AKV/- ( Hemant Kumar Srivastava,J.)