IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.36937 OF 2011
SADDAM HUSSAIN @ MANNU SON OF DILAWAR KHAN,
R/O VILLAGE- TARWA, P.S.- SIWAN MUFASSIL, DISTRICT-
SIWAN
VERSUS
THE STATE OF BIHAR
----------------------------------
2 09/11/2011 Heard Mr. Bijay Prakash Singh, learned counsel
for the petitioner and learned APP for the State.
The petitioner seeks bail in a case registered
under Section 394 of the Indian Penal Code.
The alleged occurrence of robbery was occurred on
19.2.2011 and the matter was reported to the police on
3.3.2011 resulting into registration of FIR against three
unknown.
Submission is that though the petitioner is not
named in the FIR but he has not been put on test
identification parade. He is in jail since 4.5.2011. Further
submission is that he is accused in one more case in which
he has been admitted to bail.
Considering the facts and circumstances of the
case, the petitioner above named is directed to be released
on furnishing of bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of the learned C.J.M./concerned Court, Siwan in connection
with Siwan Muffasil P.S. Case No. 60 of 2011.
(Shyam Kishore Sharma, J.)
avin