IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20047 of 2011
1. Qadir Khan, son of Late Abdul Hussain Khan
2. Zakir Khan, son of Md. Raza Khan
3. Qais Khan, son of Shamsuddin Khan
All resident of village Sahdeo Khan, P.S. - M.U. District
- Gaya.
4. Md. Shahbaz Khan, son of Tazo Khan, resident of
village Bara P.S. M.U. District - Gaya.
5. Hasnain Khan, son of Naso Khan, resident of village -
Karmauni P.S. Dobhi (Sherghati), District - Gaya.
------ Petitioners.
Versus
The State Of Bihar ---Opposite Party
******
For the petitioners : Sheikh Arkan Ahmad, Adv.
For the State : Mr. Damodar Pd. Tiwary, APP
******
03. 18.07.2011 Supplementary affidavit has been filed on
behalf of the petitioners.
Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with M.U. P.S. Case No. 79/2010 for
offences under Sections 147/148/149/341
/353/332/504 of the Indian Penal Code, pending in
the court of Chief Judicial Magistrate, Gaya.
All the five petitioners are named accused in
this case being member of the mob organized after
murder of one Aurangjeb Khan alleging some inaction
on the part of the police road was blocked.
Considering the facts and circumstances of
2
the case, in the event of their arrest or surrender
within a period of four weeks, let the above-named
petitioners be enlarged on bail on furnishing bail bond
of sum of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Gaya, in connection with
M.U. P.S. Case No. 79/2010, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the
court regularly at least for three years or till disposal
of the case, whichever is earlier and in the event of
failure on two consecutive dates, without any
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)