IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12463 of 2011
Md. Azad @ Laddu Mian
Versus
The State Of Bihar
-----------
03/ 12.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is not named in the first information report and it
appears that in course of investigation some witnesses claimed to have
identified the petitioner in the light of torch as well as in the light of
back of motorcycle but admittedly, nothing has been recovered from
the conscious possession of the petitioner and as per submission of the
learned counsel for the petitioner, the above stated witnesses have
already been declared hostile in course of trial.
Let the petitioner, Md Azad @ Laddu Mian, be released on
bail on furnishing bail bonds of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the Sub divisional Judicial
Magistrate (West), Muzaffarpur in Kurhani P.S. Case no. 102/2005.
shahid (Hemant Kumar Srivastava,J)