IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.297 of 2010
MD. NOOR ALAM
Versus
THE STATE OF BIHAR
****
/5/ 29.06.2010 Heard the learned Lawyer for the appellant and
the State on the prayer for bail.
2. It has been submitted that the appellant is in
custody since 25.12.2005. The allegation and evidence is that
recovery of brown sugar was from conscious physical possession
of Zainuddin Ansari and the appellant was pillion rider. No body
has alleged that the appellant even knew that his co-accused was
carrying something.
3. Considering the advance age of the appellant,
during the pendency of the appeal, he, Md. Noor Alam, is
directed to be released on bail on furnishing bail bond of
Rs.50,000/- (rupees fifty thousand) with two sureties of the like
amount each in connection with Special Case No. 22 of 2005 to
the satisfaction of Sri Abhay Kumar, First Additional District
and Sessions Judge-cum-Special Judge, Araria.
(Shyam Kishore Sharma, J.)
( Gopal Prasad, J. )
Cp:1/S.A.