High Court Patna High Court - Orders

Hussan Tara Khatoon And Ors. vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Hussan Tara Khatoon And Ors. vs The State Of Bihar on 26 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11031 of 2011
      1. HUSSAN TARA KHATOON
      2. SHAHINA SHAHNAZ
      3. ANIS HUSSAIN @ MD. ANIS AHMAD
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 26.04.2011 Heard learned counsels for the petitioners

and the State.

The petitioners being the wife, unmarried

daughter and the son of Nurul Hoda are apprehending

their arrest in a case registered under Sections 147, 341,

353, 224, 225, 504 and 506/34 of the Indian Penal

Code.

It is alleged that Nurul Hoda was

apprehended by the police when his family members

forcefully got released the accused from the police.

It is submitted by learned counsel for the

petitioners that with the bad motive, the present case

has been lodged as there is no accusation that any

weapon was used and the accused Nurul Hoda was

apprehended in a case registered under Section 307

I.P.C registered in the year 2008.

Considering the fact that there is no accusation with
2

regard to the use of any weapon for getting the accused

released and two of the petitioners are ladies, let the

above named petitioners, be released on anticipatory

bail, in the event of their arrest or surrender before the

learned Court below within a period of 12 weeks from

today, on furnishing bail bond of Rs. 10,000/- (ten

thousand) each with two sureties of the like amount

each to the satisfaction of the learned Chief Judicial

Magistrate, East Champaran, Motihari in connection

with Motihari Town P.S. Case No. 105/2009, subject

to the conditions as laid down under Section 438(2)

Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-