IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28865 of 2011
Anjarul @ Anjarul Haque
Versus
The State Of Bihar
-----------
03. 07.09.2011 The petitioner has renewed his prayer for bail
in a case registered under Sections 302, 201, 379, 120B
of the I.P.C.
Suspicion was raised against the petitioner
and ten others since they used to threat the victim prior
to the occurrence. Petitioner is a doctor and from the
place of occurrence some medical scissors and knife were
recovered but the seized articles were not put on TIP. It
appears that similarly situated accused Md. Arif, against
whom similar suspicion was raised but since there was
no direct material against him, this Court granted him
bail vide Cr. Misc. No. 22739 of 2011 on 27.07.2011.
Considering the aforesaid facts, let the
petitioner namely Anjarul @ Anjarul Haque, be released
on bail on furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Katihar in
connection with Abadhpur P.S. Case No. 70 of 2010.
(Dinesh Kumar Singh, J)
Shageer