IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14154 of 2010
1. SYED PARVEZ AKHTAR
2. SYED TARIQUE AKHTAR
3. SYED JAMIL AKHTAR
---------------------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
3 25.6.2010 Heard learned counsel for the parties.
Learned counsel for the petitioners is
permitted to make necessary correction in cause
title of the main application.
The allegation is about giving job in
Air Force in lieu of Rs. One lac by the
informant which is doubted on the ground that a
case filed on behalf of sister of petitioner
nos.1 and 2 and daughter of petitioner no.3
against the informant and his other family
members for the offence under section 498A IPC
is pending in which they are witnesses.
According to learned counsel for the
petitioners, there could be no occasion to have
such negotiations on the other point, in my
view, if any payment is made for obtaining job
by illegal means by making payment of money that
comes within definition of bribe giver of which
is also accused, any statement given on his
behalf is nothing more than confession basing
2
which refusal of anticipatory bail never can be
justified.
Thus, having regard to the facts and
circumstances of the case, 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 sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Sheikhpura in Sheikhpura
P.S. Case No. 62/2008, subject to the condition
as laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)