IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38031 of 2010
MD.JASIM @ MD.JASIM ALI S/O LATE ABDUL HAFIZ......PETITIONER
Versus
STATE OF BIHAR
-----------
02. 19.11.2010 Heard the learned counsel for the petitioner and the State.
Petitioner is son of complainant. One of the allegations is
about snatching of Rs.71, 000/- (seventy one thousand), which is
denied. Another allegation is about selling of certain portion of Joint
Family’s land, according to the learned counsel for the petitioner cannot
be taken for refusal of anticipatory bail.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, the above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to
the satisfaction of Md. Salim, Judicial Magistrate, Ist Class, Jamui in
connection with Complaint Case No.1066(C )/2009, subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
( Mandhata Singh, J.)
Vikash