High Court Patna High Court - Orders

Md.Khurshid vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Md.Khurshid vs State Of Bihar on 13 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25083 of 2010

MD.KHURSHID, Son of Late Alauddin, Resident of Village Dehti, P.S. Palasi, District Araria
                                                                            ........Petitioner

                                            Versus

THE STATE OF BIHAR
                                                                           ......Opposite Party
                                           -----------

02. 13.08.2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner was not named in this case, but his name

appears to have been come during supervision with allegation that he

is the person, who on basis of some spiritual power intimated the

prosecution side that cause of illness of lady in their family.

Something spiritual wrong committed by the informant, who was

allegedly ill-treated by the named accused persons.

Considering the facts and circumstances of the case, in the

event of his arrest/surrender before the court below within four weeks

of receipt of the copy of this order, petitioner, namely, Md. Khurshid,

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

10,000/- (ten thousand only) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Araria in connection

Palasi P.S. Case No. 05 of 2009 (G.R. No. 28 of 2009), subject to

condition laid down under Section 438 (2) of the Criminal Procedure

Code with additional condition to remain physically present before the

court below on each and every date at least for two years or till

disposal of the case whichever is earlier, in case of failure on two
2

consecutive dates, the liberty shall be deemed to be cancelled.

Praveen                                                 (Akhilesh Chandra,J.)