High Court Patna High Court - Orders

Kalima Khatoon &Amp; Anr vs The State Of Bihar on 16 September, 2010

Patna High Court – Orders
Kalima Khatoon &Amp; Anr vs The State Of Bihar on 16 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Cr.Misc. No.28414 of 2010

                     1. KALIMA KHATOON WIFE OF SAHADAR HUSSAIN
                     2. MD. SALAM SON OF SAHADAT HUSSAIN
                            BOTH R/O VILLAGE-MURBALLA, P.S.
                     BARHARA,
                            DISTRICT-PURNIA.
                                                --PETITIONERS

                                           Versus

                         THE STATE OF BIHAR              --OPP.PARTY

2   16.09.2010

Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The two petitioners are named accused being

Mukhiya and her son carry allegation that petitioner no.2,

being a muscleman, snatched cheque book and other papers

from the custody of Panchayat Secretary and released

respectively Rs. 95,000/- and Rs.50,000/- from two bank

accounts. But report to this effect was submitted roughly two

months after alleged occurrence and thereafter case was

instituted.

Considering the facts and circumstances, the

two petitioners, in the event of their arrest or surrender within

four weeks from today, are directed to be enlarged on bail on

each of them furnishing bonds of Rs.10,000/- (Rupees ten

thousand) with two sureties of the like amount each to the
2

satisfaction of the Chief Judicial Magistrate, Purnia, in

Barhara P.S. Case no. 37 of 2010 subject to the conditions

laid down in Section 438(2) of the Code of Criminal

Procedure with additional condition that the petitioners shall

remain present before the court below on each and every date

for one year or till disposal of the case, whichever is earlier.

If the petitioners fail to remain present on two consecutive

dates without any reasonable explanation the privilege

granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)

AAhmad