IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26330 of 2010
1. MD.RAFIK MOULVI
2. MD AINUL HAQUE
3. BIBI FARHANA
4. BIBI NURJEHAN
5. BIBI FARJAN ALI
6. BIBI SAKILA
------------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
2 23.8.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that Co-accused Md. Mokrim is
only alleged for having sexual intercourse with
the informant, assuring to marry as her husband
was in Delhi for his livelihood. Petitioners are
alleged for not accepting her when she came to
said Md. Mokrim. Act of the informant and Md.
Mokrim may be said immoral, balancing more to
informant’s side but never may be directed
towards petitioners’ side for any criminality,
justifying refusal of their anticipatory bail.
In the facts of the case, prayer for
anticipatory bail is allowed.
In the event of arrest or surrender
within one month from the date of communication
of this order, the above named petitioners shall
be released on bail on furnishing bail bond of
Rs. 10,000/-(ten thousand) each with two
2
sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial
Magistrate, Birpur, Supaul in Birpur P.S. Case
No. 43 of 2009, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)