High Court Patna High Court - Orders

Md.Aslam Ansari &Amp; Ors vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Md.Aslam Ansari &Amp; Ors vs State Of Bihar on 9 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.33452 of 2010
1.   Md. Aslam Ansari, son of Babujan Mian
2.   Md. Akhtar Ansari, son of Babujan Mian
3.   Md. Naushad Ansari son of Majeed Ansari
4.   Md. Irshad Ansari sonof Majeed Ansari
     All are resident of village - Phool Chorh, P.S. - Ariari,
District - Sheikhpura.
                                               ------ Petitioners.
                               Versus
THE STATE OF BIHAR                           ---- Opposite Party.
                              -------

02. 09.11.2010 Heard learned counsel for the four

petitioners, learned counsel for the

complainant and learned Additional Public

Prosecutor for the State.

Petitioners are named accused in this

case running on protest complaint initially one

complaint case was filed against petitioners on

the basis whereof Ariari P.S. Case No. 120 of

2007 was instituted wherein police after

investigation submitted final form with

recommendation to proceed against the informant

under section 182 and 211 of the Indian Penal

Code.

Considering the facts and circumstances

of the case, in the event of their

arrest/surrender before the court below within

four weeks of receipt of the copy of this

order, petitioners, namely, Md. Aslam Ansari,

Md. Akhtar Ansari, Md. Naushad Ansari and Md.
-2-

Irshad Ansari, are directed to be released on

bail on furnishing bail bond of Rs. 10,000/-

(ten thousand only) each with two sureties of

the like amount each to the satisfaction of Sri

Sandeep Singh, Judicial Magistrate, 1st Class,

Sheikhpura, in connection with Case No. 268(C)

of 2008, subject to condition laid down under

Section 438(2) of the Criminal Procedure Code

with additional condition to remain physically

present before the court below on each and

every date till disposal of the case, in case

of failure on two consecutive dates, the

liberty shall be deemed to be cancelled.

Rajeev/                                        (Akhilesh Chandra, J.)