IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5072 of 2011
Atendra Singh, Son of Late Sidheshwar Singh, R/o-Vill.-Patti Bigha, P.S.-
Islampur, District-Nalanda. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
WITH
Cr. Misc. No.6563 of 2011
Md. Aarif Mian @ Aarif Jee, S/o-Md. Aasique, R/o-Vill.-Shidhari, P.S.-
Islampur, District-Nalanda. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 08.03.2011 The petitioners are in custody in relation to Islampur P.S.
Case No.116/2010 instituted under Sections 384,386 and other sections
of the Indian Penal Code read with Section 17 of the Criminal Law
Amendment Act.
So far as petitioner, Atendra Singh is concerned, he is not
named in the F.I.R. Apart from others petitioner, Md. Aarif Mian @
Aarif Jee is named in the F.I.R. It is, inter alia, alleged that there were
disputes of property between the two brothers and one of them took aid
of Maoist to get the things settled. The Maoists which includes the
petitioners used to extort the ransom money from persons.
Having perused the F.I.R. and the order of the learned
Sessions Judge rejecting the bail application, there are mere suspicions
but as to what exact specific offence was committed is not clearly stated.
In the facts and circumstances, let the petitioners above-
named be released on bail on furnishing bail bonds of Rs.10,000/-
(Rupees Ten Thousand) each with two sureties of like amount each to
the satisfaction of the Additional Chief Judicial Magistrate, Hilsa,
Nalanda in connection with Islampur P.S. Case No.116/2010.
Trivedi/ (Navaniti Prasad Singh, J.)