IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22512 of 2011
Ashique Ansari, S/O-Md. Akhtar Ansari
Versus
The State Of Bihar
-----------
02 26.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 02.04.2011 in a case
registered under Sections 448, 376 read with Section 511 of the Indian
Penal Code.
The contention of learned counsel for the petitioner is
that there was previous enmity between the parties and both sides
have filed cases against each others and moreover, at best, Section 354
of the Indian Penal Code is attracted in the present case.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Motihari, East Champaran in connection with Turkaulia
P.S. Case No. 116 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)