IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44667 of 2010
1. ROJDDIN HAJAM.
2. TETAR HAJAM.
3. NATE HAJAM..
4. JALALU HAJAM @ JALALUDDIN HAJAM.
5. JAFARULLA HAJAM @ JAGARULLA HAJAM.
6. SAMSHER HAJAM @ SHAMSHIR HAJAM.
7. ABUDULLA HAJAM. ......PETITIONERS.
Versus
THE STATE OF BIHAR
-----------
2 20.04.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Unbelievable rather apparently false allegation is
levelled that complainant was robbed in lane then after taken in a
house for ransom, robbed and attempted to be rapped by the father,
his sons, his son-in-law and his son. While three police cases on
behalf of accused party are filed against family members of the
complainant. Present case is complaint case. The difference between
police case and complaint case is that in complaint case accused
persons have no opportunity to place their case while such
opportunity is their in the police case before the I.O.
Considering the facts and circumstances of the case,
prayer of the petitioners are allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 499 of 2010 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 learned S.D.J.M., Bikramganj, Rohtas,
2
subject to the conditions as laid down under Section 438(2) of
Cr.P.C.
Bhardwaj (Mandhata Singh, J.)