High Court Patna High Court - Orders

Haidar Ali &Amp; Ors vs State Of Bihar on 13 July, 2010

Patna High Court – Orders
Haidar Ali &Amp; Ors vs State Of Bihar on 13 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.18400 of 2010
                        1. HAIDAR ALI
                        2. ASHARAF ALI
                        3. JAFAR ALI
                        4. SHAKILA
                        5. SAGUFTA
                           ------------------- PETITIONERS
                                                Versus
                                       STATE OF BIHAR
                                              -----------

4 13.7.2010 Learned counsel for the petitioners is

pressing this application for anticipatory bail

on behalf of petitioner nos. 4 and 5 as

petitioner nos. 1, 2 and 3 have already

surrendered in the court below.

For petitioner nos. 4 and 5, heard

learned counsel for the parties.

Dispute is there in between father and

daughter. Theft is said super-addition. Assault

if was intending to kill is not made against

these petitioners.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, petitioner

nos. 4 and 5 namely Shakila and Sagufta shall be

released on bail on furnishing bail bond of Rs.

10,000/-(ten thousand) each with two sureties of

the like amount each to the satisfaction of Sub-
2

Divisional Judicial Magistrate, Pupri at

Sitamarhi in Nanpur P.S. Case No. 25 of 2010,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                     ( Mandhata Singh, J.)