High Court Patna High Court - Orders

Md. Meraj @ Md. Meraj Alam vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Md. Meraj @ Md. Meraj Alam vs The State Of Bihar on 4 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.20568 of 2011
                             Md. Meraj @ Md. Meraj Alam
                                        Versus
                                 The State Of Bihar
                                      ------------

03. 04.08.2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner, apprehends his arrest in

connection with Complaint Case No. 1732/2010 for

the offences under Sections 341/342/354/379/34

of the Indian Penal Code, is named accused in this

case wherein some graver allegation is against non-

petitioner Md. Firoj.

Further submission is that there is

another case instituted at the instance of father of

the petitioner roughly a month before filing of the

Saharsa Sadar P.S. Case No. 357/2010.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender

within a period of four weeks, let the above-named

petitioner 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, Saharsa, in

connection with Complaint Case No. 1732/2010,
2

subject to condition under section 438(2) of the Code

of Criminal Procedure, and additional condition to

attend the court regularly at least for one year 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.)