IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35036 of 2011
Md. Pappu
Versus
The State Of Bihar
-----------
2 09-11-2011 Supplementary affidavit has been filed on behalf of the
petitioner.
Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner is in jail custody since 21-08-2011 in a
case registered under Section- 414 of the Indian Penal Code on
the allegation that one stolen motorcycle was recovered from the
house of the petitioner.
The submission on behalf of the petitioner is that the
alleged recovery has been made from outside the shop of the
petitioner and as a matter of fact, the petitioner does not have any
concern with the seized motorcycle and the petitioner does not
have any criminal antecedent.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties, let
the petitioner, namely, Md. Pappu be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Basnahi P.S.
Case No. 22 of 2011 to the satisfaction Chief Judicial Magistrate,
Saharsa.
(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-