High Court Patna High Court - Orders

Md. Mustaq vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Md. Mustaq vs The State Of Bihar on 26 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.9459 of 2011
                Md. Mustaq, son of Md. Habib, resident of village - Bikrampur
                Police Station - Barari District - Bhagalpur.
                                                              --------- Petitioner.
                                   Versus
          The State Of Bihar                                ---Opposite Party
                                  -----------

04. 26.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State who

is armed with carbon copy of the case diary.

The petitioner apprehends his arrest in

connection with R.P.F. Thana Bihpur P.S. Case No.

01/2009 for the offences under Section 3 of the R.P.

(U.P.) Act, pending in the court of Railway Judicial

Magistrate, Khagaria.

This case is instituted against unknown.

Petitioner’s name emerged during investigation in the

extra judicial confession of co-accused. As submitted,

simultaneously, he has been requisitioned in three

cases.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within

a period of four weeks, let the above-named petitioner

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of

the like amount each to the satisfaction of Railway

Judicial Magistrate, Khagaria, in connection with
2

R.P.F. Thana Bihpur P.S. Case No. 01/2009, subject

to condition under section 438(2) of the Code of

Criminal Procedure, and additional condition to attend

the court regularly at least for three years or till

disposal of the case, whichever is earlier and in the

event of failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

Rajeev/                        ( Akhilesh Chandra, J.)