High Court Patna High Court - Orders

Shekh Rashid &Amp; Ors vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Shekh Rashid &Amp; Ors vs State Of Bihar on 17 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19824 of 2010
                 1. SHEKH RASHID, Son of late Sk. Abdul Abulani
                 2. Shekh Manir, Son of Shekh Rasid
                 3. Shekh Fateh @ Shekh Fato Alam, Son of Sheikh Rasid
                 4. Shekh Ibrar, Son of Shekh Rasid
                 5. Shekh Nazir, Son of Shekh Rasid
                 6. Shekh Saju, Son o Shekh Firoz
                 7. Shekh Shahanaja @ Shekh Shahsa, Son of Shekh Firoz
                 8. Shekh Umrao @ Sk. Umrano, Son of Shekh Rasid
                 9. Shekh Rafiq, Son of Shekh Firoz
                 10. Bibi Jubeda, W/o Shekh Firoz
                    All residents of village Banaspati, P.s. Kahalgaon,
                    District Bhagalpur
                                                       .............. Petitioners
                                             Versus
                          STATE OF BIHAR ..... Opposite Party
                                           -----------

For the Petitioners : Mr. N.K.Agrawal, Sr. Advocate
For the State : Mr. Surendra Pd. Singh, A.P.P.

——

2 17.06.2010 Heard learned counsel for the petitioners and

the State.

The petitioners apprehend their arrest in a

case registered for offences punishable under sections

147, 341, 323, 324, 337, 307 and 379 of the Indian

Penal Code.

It is submitted that there is a case and

counter case and there is land dispute between the

parties. It is submitted that specific allegation of overt

act upon one Md. Firoj and Md. Nawab. Regarding the
-2-

others the allegations are general and omnibus.

Considering the facts and the circumstances

of the case the prayer for anticipatory bail is allowed.

Let the abovenamed petitioners in the event of arrest or

surrender by them within four weeks, be enlarged on bail

on their furnishing bail bond of Rs.10,000/-(Rupees Ten

Thousand) each with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,

Bhagalpur, in connection with Kahalgaon P.S. Case No.

13 of 2010, subject to the conditions laid down under

Section 438(2) of the Code of Criminal Procedure.

Spd/-                    (Dr. Ravi Ranjan, J.)