High Court Patna High Court - Orders

Md.Shamim vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Md.Shamim vs The State Of Bihar on 2 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.36258 of 2010
                    MD.SHAMIM son of Mustafa, resident of village-
                    Pathraha, P.S.-Ghurna, Dist.-Araria
                                    Versus
                           THE STATE OF BIHAR
                                  -----------

5. 2.2.2011. Heard, Mr. Ramesh Kumar Singh, learned counsel

for the petitioner as well as learned Additional Public Prosecutor for

the State.

The petitioner, who is in custody in connection with

Jogbani P.S.Case No.43 of 2009 for the offence under section 392 of

the Indian Penal Code, has prayed for grant of bail.

The petitioner’s name in this case has surfaced on

the basis of confession of co-accused, Md.Tabrez. On disclosure

made by co-accused, Md.Tabreza, looted motorcycle was recovered.

Learned counsel for the petitioner submits that

Md.Tabrez has been extended privilege of bail by this court on

27.10.2010 vide Cr.Misc. No.30694 of 2010.

Since co-accused, on whose confession the petitioner

was made accused, has already been directed to be released on bail ,

there is no reason to deny the privilege of bail to the petitioner.

Let the petitioner, above named, be released on bail

on furnishing bail bond of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Ararai

in connection with Jagbani P.S.Case No.43 of 2009 with a condition

that if at subsequent stage the petitioner is made accused in the same

type of offence, his bail bond in the present case shall stand

automatically cancelled.

Md.S.                                           ( Rakesh Kumar, J.)
 2