High Court Patna High Court - Orders

Md. Raja @ Md. Ali Hasib vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Md. Raja @ Md. Ali Hasib vs The State Of Bihar on 26 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21049 of 2011
                        Md. Raja @ Md. Ali Hasib, S/O-Md. Hasib Khan
                                              Versus
                                     The State Of Bihar
                                            -----------

03 26.07.2011 Supplementary affidavit is filed on behalf of the

petitioner bringing his antecedent.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

According to prosecution case itself, the name of the

petitioner came to light in confessional statement of co-accused Md.

Shah Alam @ Sonu in Mojahidpur P.S. Case No. 137 of 2010 and on

the basis of aforesaid confessional statement, one motorcycle was

recovered from the house of the petitioner.

It is contended by learned counsel for the petitioner that

petitioner has not been made accused in Mojahidpur P.S. Case No.

137 of 2010 and, as a matter of fact, the petitioner has been remanded

in two other cases after his remand in the present case.

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 Chief Judicial

Magistrate, Bhagalpur in connection with Mojahidpur P.S. Case No.

155 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)