IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35345 of 2011
Md. Safi son of Asgar Mian,resident of
Mohalla Dargaha,Ward No.22,P.S.Bettiah
Town, District West Champaran
Versus
The State Of Bihar
----------------------------------
For the petitioner: Mr.Arjun Pd.No.I
For the State : Mr.Addl.P.P.
—-
02/ 19.10.2011 Heard learned counsel for the
petitioner and learned counsel for
the State.
The petitioner is an accused
in a case which has been registered
for offences under Sections 457 and
380 of the Indian Penal Code.
The petitioner has mentioned
in paragraphs 11 and 12 of the
application that besides the present
case he is accused in two more cases
for offence under Section 379 of the
Indian Penal Code and except those
two cases, no other case has been
lodged against him.
Submission is that nothing was
recovered from the house of the
2
petitioner.
Considering the facts and
circumstances of the case, let the
above named petitioner be released on
bail on furnishing bail bond of
Rs.10,000/-(Rupees ten thousand) with
two sureties of the like amount each
to the satisfaction of learned Chief
Judicial Magistrate, Bettiah (West
Champaran) in Bettiah Town P.S.Case
No. 300 of 2011.
Tahir/- (Shyam Kishore Sharma, J.)