High Court Patna High Court - Orders

Md. Sajan @ Sajana vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Md. Sajan @ Sajana vs The State Of Bihar on 17 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.3604 of 2011
                                     MD. SAJAN @ SAJANA
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02 17.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the First Information

Report and it appears that during course of the investigation,

some articles, said to be stolen property, were recovered from

the house of the petitioner but admittedly, the aforesaid seized

articles were not put on Test Identification Parade.

Taking into consideration the above stated facts

and circumstances, let the petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Purnea in connection with Bhawanipur P.S.

Case No. 87 of 2010.

Shahzad                                          ( Hemant Kumar Srivastava, J.)