IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40478 of 2010
MD.JAHID ANSARI
Versus
STATE OF BIHAR
2 21.12.2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner, Md. Jahid Ansari seeks bail in
connection with Gurua P.S. Case No. 40 of 2009 registered
under sections 392 of the of the Indian Penal Code.
Admittedly, the alleged occurrence took place on
17.05.2009 and the written report was submitted before the
concerned police station on 18.05.2009. No doubt, the
petitioner is named in the FIR but no specific overt act has been
attributed against him. The order of learned Sessions Judge
does not reflect any criminal antecedent of the petitioner.
So, considering the facts and circumstances as well as
submissions of the parties, the petitioner, namely, Md. Jahid
Ansari is directed 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 Gurua P. S. Case No. 40 of
2009 to the satisfaction of Sub Divisional Judicial Magistrate,
Sherghati, Gaya.
AKV/- (Hemant Kumar Srivastava,J.)