High Court Patna High Court - Orders

Md.Shamsher Ali &Amp; Anr vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Md.Shamsher Ali &Amp; Anr vs State Of Bihar on 25 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.26435 of 2010
                 1. MD.SHAMSHER ALI son of Md. Sughair Ahmad
                 2. Md. Ajmal @ Md. Ajnal Akhtar son of Md. Anjar--------Petitioners.
                                                     Versus
                                            STATE OF BIHAR .
                                                   -----------

2. 25.8.2010 Heard Learned counsel for the petitioners and the State.

Allegation of theft is denied on the ground that same is

leveled to counter the effect of petitioner no.1 sister’s case for the

offence under section 498A of the Indian Penal Code. There is no

recovery of theft articles.

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

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/-(Ten thousand) each with two sureties of the like amount

each to the satisfaction of the S.D.J.M., Sheikhpura, in connection with

Complaint Case no.403( C ) of 2009 ,subject to the conditions as laid

down under section 438(2) of the Code of Criminal Procedure.

      Sudip                                                 ( Mandhata Singh,J )