High Court Patna High Court - Orders

Md. Kalam vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Md. Kalam vs The State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20845 of 2011
                                  Md. Kalam, S/O-Md. Yasin
                                            Versus
                                    The State Of Bihar
                                          -----------

02 19.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Neither petitioner is named in the first information

report nor anything has been recovered from his conscious possession.

It appears from perusal of the impugned order of learned Additional

Sessions Judge that one looted motorcycle was recovered in Sakara

P.S. Case No. 343 of 2010 but submission on behalf of the petitioner

is that Annexure-2 reveals that the aforesaid recovered motorcycle

does not belong to the present case and moreover, the said motorcycle

has not been recovered from the possession of the petitioner.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sub Divisional

Judicial Magistrate, West Muzaffarpur in connection with Kurhani

P.S. Case No. 114 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)