IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11031 of 2011
1. HUSSAN TARA KHATOON
2. SHAHINA SHAHNAZ
3. ANIS HUSSAIN @ MD. ANIS AHMAD
Versus
THE STATE OF BIHAR
-----------
2 26.04.2011 Heard learned counsels for the petitioners
and the State.
The petitioners being the wife, unmarried
daughter and the son of Nurul Hoda are apprehending
their arrest in a case registered under Sections 147, 341,
353, 224, 225, 504 and 506/34 of the Indian Penal
Code.
It is alleged that Nurul Hoda was
apprehended by the police when his family members
forcefully got released the accused from the police.
It is submitted by learned counsel for the
petitioners that with the bad motive, the present case
has been lodged as there is no accusation that any
weapon was used and the accused Nurul Hoda was
apprehended in a case registered under Section 307
I.P.C registered in the year 2008.
Considering the fact that there is no accusation with
2
regard to the use of any weapon for getting the accused
released and two of the petitioners are ladies, let the
above named petitioners, be released on anticipatory
bail, in the event of their arrest or surrender before the
learned Court below within a period of 12 weeks from
today, on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount
each to the satisfaction of the learned Chief Judicial
Magistrate, East Champaran, Motihari in connection
with Motihari Town P.S. Case No. 105/2009, subject
to the conditions as laid down under Section 438(2)
Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-