High Court Patna High Court - Orders

Ashique Ansari vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Ashique Ansari vs The State Of Bihar on 26 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22512 of 2011
                            Ashique Ansari, S/O-Md. Akhtar Ansari
                                             Versus
                                     The State Of Bihar
                                           -----------

02 26.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 02.04.2011 in a case

registered under Sections 448, 376 read with Section 511 of the Indian

Penal Code.

The contention of learned counsel for the petitioner is

that there was previous enmity between the parties and both sides

have filed cases against each others and moreover, at best, Section 354

of the Indian Penal Code is attracted in the present case.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Motihari, East Champaran in connection with Turkaulia

P.S. Case No. 116 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)