IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23118 of 2011
1.Amir Aajam @ Mejar, Son of Md. Aftab.
2.Md. Salim, Son of Md. Kaum.
All resident of Village Bara Telpa, P.S. Chapra Town, District Saran.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 02/08/2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners are named accused in this
complaint case with allegation of demand of rangdari and
snatching of some cash from the complainant. As submitted
the case was filed a day after institution of Saran (Chapra)
Town P.S. Case No. 213 of 2010 at the instance of mother of
the petitioner no. 1 against the complainant and others.
Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the court
below within four weeks, let the above named petitioners be
enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten
thousand only) each with two sureties of the like amount each
to the satisfaction of Judicial Magistrate, 1st Class, Saran at
Chapra, in connection with Complaint Case No. 2982 of 2010,
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 of till disposal of the case, whichever
is earlier, in case of failure on two consecutive dates, without
2
giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)