High Court Patna High Court - Orders

Anwar Khan & Anr vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Anwar Khan & Anr vs The State Of Bihar on 10 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.17184 of 2011
                                       1. Anwar Khan
                                      2. Sarwar Khan
                                       Both sons of Late Rajju Khan
                                            Versus
                                    The State of Bihar
                                 ----------------------------------

3/ 10.08.2011 Heard learned counsel for the parties.

The petitioners are accused in a case under Sections

147, 148, 149, 302 of the Indian Penal Code and Section 27 of the

Arms Act.

The prayer for bail of the petitioners was earlier

rejected on 06.07.2010 with the condition that they may renew their

prayer for bail after 8 months.

The informant alleged that Anwar Khan covered her

husband and thereafter rest of the accused persons opened fire. As a

consequence of which her husband died.

Learned counsel for the petitioners submits that there is

no allegation of opening firing against the petitioners. He submits

that one Rudin Khan was arrested on the spot has been granted bail.

He submits that the petitioners were not caught on the spot rather

they were surrendered. The petitioners are in custody since

10.11.2009.

In the circumstances, petitioners, named above, are

directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) each with two sureties of the like amount

each to the satisfaction of Additional Sessions Judge, Fast Track

Court No.-IV, Gaya in connection with Atri P.S. case no. 05 of

2000 (S.T. No. 169 of 2010), with the condition that they will not
2

physically absent for two consecutive dates at stretch till five

witnesses are examined.

(Samarendra Pratap Singh, J.)
Uday/