IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35567 of 2010
MD.AZAZ ALAM @ AZAD
Versus
STATE OF BIHAR
-----------
2 29.09.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
The allegation against the petitioner is that he
alongwith his associates committed theft of cash from the
informant and others. Fortunately, the petitioner and his
associates were caught at the spot by informant and others.
It is alleged that Rs 3100/- , two mobile sets and
a wrist watch as well as one valid railway ticket were
recovered from possession of the petitioner.
Contention of learned counsel for the petitioner is
that the petitioner was a bonafide passenger and as a
matter of fact, recovered materials belonged to the petitioner
but he has falsely been implicated in this case on mere
suspicion.
Considering the facts and circumstances of the
case as well as submission of the parties, I direct the
petitioner, Md. Azaz Alam @ Azad 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
Naugachhia Rail P.S. Case No. 10 of 2010 to the
satisfaction of Railway Judicial Magistrate, Khagaria.
( Hemant Kumar Srivastava, J.)
AKV/-