IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1339 of 2011
MD. SAJJAD @ MD. SAHZAD
Versus
THE STATE OF BIHAR
-----------
2 22.02.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner seeks bail in connection with S.Tr. No. 661
of 2010 arising out of Bajpatti P.S. Case No. 22 of 2008
registered under sections-364, 307, 323/34 of the Indian Penal
Code.
Petitioner is named in the FIR but even after the
prosecution story assumed to be true, then also the petitioner is
driver of the vehicle by which the victim was taken away by the
other co-accused after committing kidnapping of the aforesaid
victim. Moreover, co-accused, Md. Moddasir has already been
granted bail by this court vide order dated 27.08.2008 passed in
Cr. Misc. No. 19728 of 2008.
Taking into consideration the above-said facts and
circumstances of the case as well as submission of the parties,
let the petitioner, Md. Sajjad @ Md. Sahzad be released on bail
on furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with S.Tr. No.
661 of 2010 arising out of Bajpatti P.S. Case No. 22 of 2008 to
the satisfaction of Additional Sessions Judge (F.T.C. No.-VII),
Sitamarhi.
AKV/- ( Hemant Kumar Srivastava,J.)