High Court Patna High Court - Orders

Md.Habib @ Habuwa vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Md.Habib @ Habuwa vs State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33596 of 2010
                                   MD.HABIB @ HABUWA
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 15.09.2010 Heard learned counsel for the petitioner as well

as learned counsel appearing for the state.

It is alleged that the petitioner alongwith co-

accused, Md. Tabrez committed robbery while the informant

was returning his home and in that process the petitioner

and his associates snatched motorcycle, mobile and cash.

Subsequently, the mobile and motorcycle were returned but

the petitioner and his associates kept the cash with him.

Admittedly, co-accused Md. Tabrez from whose

possession, certain stolen articles were recovered, has

already been granted bail by the learned court below itself.

Considering the aforesaid circumstances as well

as detention of the petitioner in custody, I direct the

petitioner, Md. Habib @ Habuwa 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 Palasi

P.S. Case No. 43 of 2009 to the satisfaction of Chief

Judicial Magistrate, Araria.

( Hemant Kumar Srivastava, J.)
AKV/-