High Court Patna High Court - Orders

Mohhamad Kasim vs The State Of Bihar on 20 June, 2011

Patna High Court – Orders
Mohhamad Kasim vs The State Of Bihar on 20 June, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.4799 of 2011
                        MOHHAMAD KASIM, SON OF LATE KHUSMOHHAMAD
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

03 20.06.2011 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 would appear from submission of learned counsel for the petitioner as

well as case diary that in course of investigation, one Md. Soyeb Akhtar

was arrested and he confessed his guilt disclosing the involvement of

the petitioner in the present crime and except the above stated material

as well as supervision note of Dy.S.P., there is nothing against the

petitioner.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner 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 Chief Judicial Magistrate,

Gopalganj in connection with Sidhwaliya P.S. Case No. 89 of 2010.

Shahzad                                         ( Hemant Kumar Srivastava, J.)