High Court Patna High Court - Orders

Md. Rashid vs The State Of Bihar on 28 February, 2011

Patna High Court – Orders
Md. Rashid vs The State Of Bihar on 28 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.1782 of 2011
                                         MD. RASHID
                                             Versus
                                   THE STATE OF BIHAR
                                               with
                                 Cr.Misc. No.3444 of 2011
                                  MD. MUKHTAR RASHID
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

02/ 28.02.2011 Both the above stated criminal miscellaneous cases have

arisen out of Gandhi Maidan P.S. Case no. 402/2010 initially,

registered under sections 379 of the IPC and subsequently, section 411

of the IPC was added. Accordingly, both the above stated cases have

been disposed of by this common order.

Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Although petitioners are not named in the FIR but during

the course of investigation petitioner in Cr. Misc.no.1782/2011 was

apprehended and it appears from seizure list that one coupon through

which stolen motorcycle had been parked at the motorcycle stand of

Hajipur Railway Junction was recovered from the possession of the

aforesaid petitioner and apart from this, some keys were also

recovered from his possession. So far as petitioner in Cr.

Misc.no.3444/2011 is concerned, his name surfaced in this case in the

confessional statement of co-accused Md Rashid who is petitioner in

Cr. Misc.no.1782/2011.

The impugned order of the learned Addl. Sessions Judge

does not disclose criminal antecedent of petitioner in Cr.

Misc.no.1782/2011.

In view of the aforesaid facts and circumstances as well as

submissions of the parties, petitioners (Md Rashid and Md. Mukhtar

Rashid) are directed to be released on bail in connection with Gandhi

Maidan P.S. Case no. 402 of 2010 on furnishing bail bond of Rs

10,000/- each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Patna.

shahid                                           (Hemant Kumar Srivastava,J)