IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18647 of 2010
1. MD.GUDDU
2. Md. Najare Alam
Versus
The STATE OF BIHAR
------
4/ 04.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Death of Samser Ansari was being protested by a mob.
The way in which it was protested led irritation to rivalry
community and there appeared violation of law and order. Pelting of
stone was also there from both the sides. Police appeared intervened
then only that could be pacified. There is no specific overt act upon
petitioners even if their pelting of stone injured anyone inflicting
any grievous injury.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Khajekala P.S. Case No. 229 of 2009 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 A.C.J.M., Patna City subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Permission is granted to make necessary correction in
the prayer portion of the petition.
shail (Mandhata Singh, J.)