High Court Patna High Court - Orders

Amjad @ Md. Amjad @ Amjad Ali vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Amjad @ Md. Amjad @ Amjad Ali vs The State Of Bihar on 6 September, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.27070 of 2011

                    Amjad @ Md. Amjad @ Amjad Ali, Son of Quaiyum Sarkar, Resident of
                    Villlage Dhusmal, P.S. Routa (Angar), District Purnia.
                                                                           -----------Petitioner
                                                    Versus

                    The State Of Bihar.
                                                                       ----------Opposite Party
                                                    ------------

02/- 06.09.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence punishable under Sections 302/34 of

the Indian Penal Code.

In this case instituted against unknown, petitioner’s

name emerged during investigation as one of the persons with whom

the deceased had some dispute.

Submission is that except suspicion, there is nothing

emerged against the petitioner. The investigation is still going on in

this two years old case.

In view of the above, till conclusion of the

investigation/submission of the charge-sheet, in the event of his

arrest/surrender before the court below within four weeks, let the

above named petitioner be enlarged 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, Kishanganj, in

connection with Kochadaman P.S. Case No. 43 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
2

court below till conclusion of the investigation/submission of the

charge-sheet, in case of failure on two consecutive dates, without

giving any reasonable explanation, the liberty granted shall be deemed

to be cancelled.

Praveen/-                            ( Akhilesh Chandra, J.)