High Court Patna High Court - Orders

Md.Majharul Bari Sadik @ … vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Md.Majharul Bari Sadik @ … vs State Of Bihar on 1 October, 2010

IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36212 of 2010

MD.MAJHARUL BARI SADIK @ MD.MAJHARUL BARI, Son of Md. Jakiruddin @ Sakir
Master @ Md. Zakir Uddin @ Zakir Uddin, R/O village Chhattarbhog, P.S. Amour, District
Purnia.

………Petitioner

Versus

STATE OF BIHAR
……..Opposite Party

02/- 01-10-2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

This case instituted against several unknown persons on the

allegation of their participation in a meeting involving some alleged

religious question and provoking communal differences. Petitioner’s

name as appears from order of learned Sessions Judge emerged during

investigation which is still going on, but from the said order nothing

specific appears against the petitioner except being one of the

members of several hundred.

Considering the facts and circumstances of the case, till

submission of the charge-sheet, in the event of his arrest/surrender

before the court below within four weeks of receipt of the copy of this

order, petitioner, namely, Md. Majharul Bari Sadik @ Md. Majharul

Bari, is directed to be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand only) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Purnia in connection

Amour P.S. Case No. 115 of 2009, subject to condition laid down

under Section 438 (2) of the Criminal Procedure Code with additional
-2-

condition to remain physically present before the court below till

submission of the charge-sheet of the case, in case of failure on two

consecutive dates, the liberty shall be deemed to be cancelled.

Praveen                                            (Akhilesh Chandra, J.)