High Court Patna High Court - Orders

Md. Reyazuddin vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Md. Reyazuddin vs The State Of Bihar on 19 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35065 of 2011
                         Md. Reyazuddin, S/o Late Hazi Kramat Ali.
                                           Versus
                                   The State Of Bihar
                                         -----------

2 19.10.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection

with a case registered for the offence under Sections 147, 148,

149, 341, 342, 323, 332, 333, 353, 427, 504 and 506 of the

Indian Penal Code.

It is stated that save and except Sections 332, 333, and

353 of the Indian Penal Code, all other Sections are bailable in

nature. It is stated that Section 332 and 333 of the Indian Penal

Code would not applicable in the facts of the present case as

there is no such allegation that any dangerous weapon was used

for causing grievous hurt or hurt to any public servant. It is next

submitted that in the first information report 21 persons have

been named and apart from the named accused person almost

1000 unknown ladies and gents have been impleaded in the

category of accused. It is submitted that there was some protest

with respect to merger of some villages from Gram Panchayat to

Municipal Corporation.

Considering the facts and circumstances of the case,

let the petitioner, namely, Md. Rayazuddin, in the event of his

arrest or surrender before the court below within a period of four

weeks from the date of communication of the order be released
2

on bail on furnishing bail bonds of Rs. 5,000/- (five thousand)

with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Purnea in connection with K. Hat P.S.

Case No. 188 of 2011, subject to conditions as laid down under

Section 438(2) of the Cr.P.C.

(Ashwani Kumar Singh, J.)
Md. Ibrarul