High Court Patna High Court - Orders

Mojahid Ansari @ Md.Mojahid … vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Mojahid Ansari @ Md.Mojahid … vs State Of Bihar on 9 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.15775 of 2010
                     RAMU CHAUDHARY @ RAMU MISTRY
                                        Versus
                              THE STATE OF BIHAR
                                          with
                            Cr.Misc. No.24079 of 2010
                   MOJAHID ANSARI @ MD.MOJAHID ANSARI
                                        Versus
                                 STATE OF BIHAR
                                      -----------

3 9.7.2010 As these cases arise out of the same P.S. case number,

they have been heard together and are being disposed of by this

common order.

The petitioners are accused in a case under section 379

of the Penal Code.

Learned counsel for the petitioners submits that they

have been implicated on the confessional statement of co-

accused for alleged theft of Bolero car which has not yet been

recovered. The petitioners are in custody for about four months.

In the facts and circumstances of the case, the

petitioners namely Ramu Chaudhary @ Ramu Mistry and

Mojahid Ansari @ Md.Mojahid Ansari are directed to be

released on bail in connection with Thawe P.S. Case No.09/10

on furnishing bail bonds of Rs.5,000/- each with two sureties of

the like amount each to the satisfaction of the Chief Judicial

Magistrate, Gopalganj. The petitioners would cooperate in the

trial.

(S.P.Singh,J)

KHAN
2