High Court Patna High Court - Orders

Md. Kalam vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Md. Kalam vs The State Of Bihar on 29 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.9112 of 2011
                                      MD. KALAM
                                         Versus
                                  THE STATE OF BIHAR
                                        -----------

2 29.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for State.

Admittedly, when petitioner was caught by the

informant, one country made loaded katta was recovered

and on the basis of disclosure made by co-accused, one

looted motorcycle was recovered near the house of the

petitioner. It would appear from perusal of the FIR itself

that the aforesaid seized motorcycle had been parked by co-

accused and not by the petitioner.

Taking into consideration the above stated facts

as well as submissions of the parties, let the petitioner,

namely, Md. Kalam 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 learned C.J.M.,

Muzaffarpur in connection with Brahampura P.S. Case

No.115 of 2010.

(Hemant Kumar Srivastava, J.)
PN