High Court Patna High Court - Orders

Md. Shamshad vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Md. Shamshad vs The State Of Bihar on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.809 of 2011
                          MD. SHAMSHAD, SON OF MD. ALAMGIR
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 11.02.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Rosera P.S. Case No. 148 of 2010 registered under Sections

379 and 411 of the Indian Penal Code.

Although, there is allegation against the

petitioner that he took away the oxen of informant but

admittedly, the aforesaid oxen were recovered from the

possession of another accused. The petitioner does not have

any criminal antecedent.

In view of the aforesaid circumstance above

named petitioner is directed to be released on bail on

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

sureties of the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Rosera, District-

Samastipur in connection with above stated Rosera P.S. Case

No.148 of 2010.

Shahzad (Hemant Kumar Srivastava, J )