High Court Patna High Court - Orders

Majid Mian @ Md. Majid vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Majid Mian @ Md. Majid vs The State Of Bihar on 28 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.8448 of 2011
                               MAJID MIAN @ MD. MAJID
                                               Versus
                                   THE STATE OF BIHAR
                                         -----------

03/ 28.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

It would appear from the record that the petitioner was made

accused in Sour Bazar P.S. Case no. 28/1994 registered under sections

436 and 342/34 of the IPC and subsequently, he was released on

provisional bail with direction to appear physically on each and every

date till framing of the charge. It appears from the impugned order

that the learned court below could not frame charge till the year 1998

and the petitioner left his pairvi as a result of which his bail bond was

cancelled but subsequently, order of cancellation of bail bond and

issuance of warrant of arrest was recalled by the learned court below

but again the petitioner and other accused left pairvi in the year of

2000 and thereafter, on 13.10.2010, petitioner was arrested on the

strength of warrant of arrest issued against him.

The contention of the learned counsel for the petitioner is

that matter had already been compromised between the parties and a

petition for compromise had already been filed before the Sub

divisional Judicial Magistrate, Saharsa on 6.9.1995 and under this

impression that the case had already been ended the petitioner left

pairvi of the aforesaid case. But subsequently, he was arrested by the

police on 13.10.2010 and since then he is languishing in jail custody.

Taking into consideration the above stated facts and
-2-

circumstances as well as submissions of the parties, let petitioner,

Majid Mian @ Md Majid, be released on bail on furnishing bail bonds

of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Special Judge cum Addl. Sessions Judge I, Saharsa

in Sour Bazar P.S. Case no. 28 of 1994 arising out of GR no.

188/1994.

shahid                                         (Hemant Kumar Srivastava,J)