IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33163 of 2011
Saddam Mian, Son of Abdul Rashid, Resident of Mohalla-Baswaria,
Police Station-Bettiah Town, District-West Champaran.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Brij Kishore Mishra, Advocate.
For the State : APP.
----------------------------------
02/ 28.09.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is accused of the
case which has been registered under Section
414 of the Indian Penal Code.
Submission is that though the
petitioner has been roped in on the
allegation of possession of a motorcycle
which was suspected to be stolen but no case
with regard to theft of any motorcycle was
lodged from anywhere. The motorcycle has not
been recovered from his possession.
Considering the facts and
circumstances of the case, prayer for bail is
allowed. Let petitioner Saddam Mian be
enlarged on bail on furnishing bail bond of
Rs. 10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction
of the learned Chief Judicial
Magistrate/court concerned, Bettiah, West
2
Champaran in connection with Jogapatti P.S.
Case No. 241 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-