High Court Patna High Court - Orders

Md. Sahdi @ Sayeen vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Md. Sahdi @ Sayeen vs The State Of Bihar on 20 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21110 of 2011
                                      Md. Sahid @ Sayeen
                                               Versus
                                       The State Of Bihar
                                             -----------

2 20-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is neither

named in the FIR nor stolen motorcycle was recovered from his

conscious possession and except the confessional statement,

there is nothing against him, let the petitioner, namely, Md.

Sahid @ Sayeen 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 G.R. P.S. Case No. 81 of 2010 to the

satisfaction of Railway Judicial Magistrate, Bhagalpur.

AKV/-                                            ( Hemant Kumar Srivastava,J.)