High Court Patna High Court - Orders

Md. Gosul & Ors. vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Md. Gosul & Ors. vs The State Of Bihar on 14 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.36175 of 2011

                      1.Md. Gosul, Son of Md. Kari.
                      2.Md. Belal @ Md. Balal.
                      3.Md. Kamal.
                      4.Md. Bashiruddin @ Domi.
                      Nos. 2 - 4 Sons of Md. Gosul.
                      5.Md. Rikai, Son of Md. Bashruddin.
                      6.Md. Motem, Son of Md. Ishaq.
                      7.Md. Kalim, Son of Latif.
                      8.Md. Akhtar, Son of Md. Shakur.
                      9.Md. Hakim, Son of Itwari Mian.
                      10.Singheshwari Ram, Son of Late Ayodhi Ram.
                      All residents of Village Nandana, P.S. Jadiya,
                      District Supaul.
                                                                           -------Petitioners
                                                  Versus
                      The State Of Bihar
                                                                       -----Opposite Party
                                               ----------------

02/- 14/11/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

All the ten petitioners apprehending their arrest in

connection with a case registered for the offence punishable

under Sections 147, 148, 149, 323, 353, 427, 384 and 386 of the

Indian Penal Code, are named accused in this four years old

case.

Submission is that there is general and omnibus

allegation against the petitioners and specific allegation is

attributed against non-petitioner, Md. Jalal. There is counter

version also by way of Jadia P.S. Case No. 29 of 2007.

Considering the facts and circumstances of the case,

in the event of their arrest/surrender before the court below

within four weeks, let the above named petitioners be enlarged

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 Chief Judicial Magistrate, Supaul, in connection

with Jadia P.S. Case No. 28 of 2007, subject to condition laid

down under Section 438 (2) of the Code of Criminal Procedure

with additional condition to remain physically present before the

court below on each and every date at least for two years or till

disposal of the case, whichever is earlier and in case of failure

on two consecutive dates without giving any reasonable

explanation, the liberty granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-