IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23248 of 2011
Suhail Khan
Versus
The State Of Bihar
-----------
02. 03.08.2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioners apprehending their arrest
in connection with Buxar (T) P.S. Case No.
217/2010 for the offences under Section 392 of the
Indian Penal Code and 27 of the Arms Act, pending
in the court of Chief Judicial Magistrate, Buxar.
This case is instituted against unknown.
Petitioner’s name emerged during investigation after
apprehension of co-accused Sirhu Mian, who in his
extra judicial confession disclosed name of the
petitioner with one of the participant. Submission is
that petitioner has no criminal antecedent.
If it is so, considering the facts and
circumstances of the case, in the event of his arrest
or surrender within a period of four weeks, let the
above-named petitioner be enlarged on bail on
furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
2
Buxar, in connection with Buxar (T) P.S. Case No.
217/2010, subject to condition under section 438(2)
of the Code of Criminal Procedure, and additional
condition to attend the court regularly at least for
three years or till disposal of the case, whichever is
earlier and in the event of failure on two consecutive
dates, without any reasonable explanation, the
privilege granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)