IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43150 of 2010
SABIR ANSARI @ MOHAMMAD SABIR ANSARI & ORS
Versus
THE STATE OF BIHAR
-----------
03/ 07.04.2011 Office has noted that although there were six petitioners
in this bail petition, which has been allowed, but the names of only
petitioners no. 1 and 2 have been mentioned in order dated
26.03.2011 and the names of the remaining four petitioners no. 3 to 6
have not been mentioned due to typographical error.
Office is correct and learned counsel for the petitioners
also supports notings of the office. Hence the said order dated
26.03.2011 is modified to the extent that the same will be operative
with regard to petitioners no. 3 to 6 also and in the event of arrest or
surrender within fifteen days from the date of receipt/production of a
copy of this order in the court below, the petitioners no. 3 to 6, Bibi
Quaraisha, Bibi Mobina Khatoon, Bibi Shabnam Khatoon alias
Shabnam Khatoon and Bibi Farida Khatoon are directed to be
enlarged on bail on executing bail bonds of Rs.10,000.00 (Rupees ten
thousand ) each with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Araria in connection
with Narpatganj (Basmatia) P.S. Case No. 154 of 2009, subject to the
condition as laid down section 438(2) of the Code of Criminal
Procedure.
MPS/ (S.N.Hussain, J.)