High Court Patna High Court - Orders

Habibur Rahman & Ors. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Habibur Rahman & Ors. vs The State Of Bihar on 9 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.36264 of 2011
                              1.Habibur Rahman.
                              2.Sabir.
                              3.Nazir...........Petitioners.
                                     Versus
                              The State Of Bihar
                            ----------------------------------

2 9.11.2011 Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a

complaint case initially filed under section 366(A) of the Indian Penal

Code when the police submitted final form then on protest the

cognizance was taken.

It is submitted by the learned counsel for the petitioners

that the victim girl was abnormal and she went traceless from the house

of the informant and the petitioner no.1 had filed a Complaint Case

No.448C of 2004 against the family members of the complainant.

Considering the aforesaid fact that the allegation was

found false by the police, let the petitioners, above named, be released

on bail in the event of arrest or surrender before the learned court

below within a period of twelve weeks from today in connection with

Complaint Case No.398 of 2007 on furnishing bail bond of Rs.10,000/-

each with two sureties of the like amount each to the satisfaction of the

learned C.J.M., Kishanganj, subject to the conditions as laid down

under section 438(2) of the Code of Criminal Procedure.

AnilKrSinha                                 (Dinesh Kumar Singh,J.)