High Court Patna High Court - Orders

Satabul Rahman & Anr. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Satabul Rahman & Anr. vs The State Of Bihar on 8 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                         Criminal Miscellaneous No.27339 of 2011

                 1. Satabul Rahman S/o Late Jalil
                 2. Bibi Titli wife of Satabul Rahman,
                       Both R/o village- Rangapokhar, P.S. Azamagar,
                       Katihar.
                                                       --Petitioners

                                            Versus

                   The State Of Bihar                 --Opp.Party

                    For the Petitioners    : Mr. Md. Musowir

                    For the State          : Mr. Parmanand Prasad,
                                                          APP

2   08.09.2011
                 Heard      learned    counsel    for      the

                     petitioners    and   learned    Additional       Public

                     Prosecutor for the State.

The two petitioners are named accused

in this complaint case. As submitted, by just in

retaliation earlier complaint case no.265 of 2010

filed by petitioner no.1, on basis whereof

Azamnagar P.S. Case no. 155 of 2010 has been

instituted under Section 376 and other allied

Sections of the Indian Penal Code, just to put

pressure on the prosecution side.

Considering the facts and circumstances,
2

the petitioners, in the event of arrest or surrender

within four weeks from today, are directed to be

enlarged on bail on each of them furnishing bonds

of Rs. !0,000/- (Rupees ten thousand) with two

sureties of the like amount each to the satisfaction

of the Judicial Magistrate, first class, Katihar, in

C.A. 2835 of 2010 , subject to the conditions

laid down in Section 438 (2) of the Code of

Criminal Procedure with additional condition that

the petitioners shall remain present before the

court below on each and every date till two years

or till disposal of the case, whichever is earlier. If

the petitioners fail to remain present on two

consecutive dates without any reasonable

explanation the privilege granted shall be deemed

to be canceled.

( Akhilesh Chandra, J.)
AAhmad