IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36325 of 2010
MD.ZAINUDDIN ANSARI @ ZAINUDDIN ANSARI
Versus
THE STATE OF BIHAR & ANR
-----------
02. 19-01-2011 Heard learned counsel for the petitioner and the
State.
Petitioner is ‘Halka Karmchari’, alleged for getting
a forged service report in a proceeding for mutation. Submission
of the learned counsel for petitioner is that two Mahants are
quarrelling for property of a Mathh, one of them applied for
mutation, for which general notice was issued. One Anaullah
was entrusted for the same and served the notice fixing any
liability petitioner’s prayer for anticipatory bail may not be
refused.
Having regard to the facts and circumstances of
the case, in the event of arrest or surrender within a period of
one month from the date of receipt/production of a copy of this
order, above named petitioner shall be released on bail on
furnishing bail bond of Rs.10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the Sub-
divisional Judicial Magistrate, Raxaul at Motihari in connection
with Complaint Case No.75/2008, Tr. No.2975 of 2008 subject
to the condition as laid down under section 438(2) of the Code
of Criminal Procedure.
Vikash (Mandhata Singh, J.)