High Court Patna High Court - Orders

Md. Iqbal vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Md. Iqbal vs The State Of Bihar on 23 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.4783 of 2011
                              MD. IQBAL
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 23.03.2011 Petitioner is apprehending his arrest in a case

registered under Section 414/34 of the I.P.C.

It is alleged that stolen motorcycle was recovered

from the possession of the co-accused. The co-accused

Md. Shaba Shamim disclosed the name of this petitioner.

It is submitted by learned counsel for the petitioner

that no recovery has been made from the possession of

the petitioner.

A statement has been made in para 6 of the

petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the petitioner

namely Md. Iqbal, in the event of his arrest or surrender

before the Court below within a period of 12 weeks from

today, be released on provisional anticipatory bail for

three months on furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Samastipur

in connection with Samastipur (Town) P.S. Case No. 545

of 2008.

The provisional bail of the petitioner will be

confirmed by the learned Chief Judicial Magistrate within
2

a period of two months and when it is found that

petitioner has no criminal antecedent then the

provisional bail of the petitioner will be confirmed by the

learned Court below.

Shageer                               ( Dinesh Kumar Singh, J)