IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3784 of 2011
1. Anwar, Son of Hadish Mian, R/o-Vill.-Kurumtar, P.S.-Chandan, District-
Banka.
2. Mansoor Mian, Son of Pahlu Main,, resident of Vill.-Manjhalatila, P.S.-
Chandan, District-Banka. -Petitioners.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 03.02.2011 The petitioners are in custody in relation to Katoria
(Suiya) P.S. Case No.217 of 2009 registered for an offence under
Section-396 of the Indian Penal Code. Petitioners are not named in
the F.I.R.
The informant alleges that several persons one of whom
is named came to her house in night and assaulted her father-in-law
and her husband apart from assaulting others. Petitioners are not
named. Subsequently, as apparent from the order of the learned
Sessions Judge, upon information received by the police from a spy
petitioners name figured and thereafter it is said that one Sarfuddin
Ansari made a confession to the police and also named the petitioners.
It may be noted that the said Sarfuddin Ansari has already been
granted bail on 19.01.2011 in Cr. Misc. No.40449 of 2010.
Be that as it may, let the petitioners above-named be
released on bail on furnishing bail bonds of Rs.10,000/- (Rupees Ten
Thousand) each with two sureties of like amount each to the
satisfaction of the Chief Judicial Magistrate, Banka in connection with
Katoria (Suiya) P.S. Case No.217 of 2009.
Trivedi/ (Navaniti Prasad Singh, J.)