High Court Patna High Court - Orders

Md. Aarif Mian @ Aarif Jee vs The State Of Bihar on 8 March, 2011

Patna High Court – Orders
Md. Aarif Mian @ Aarif Jee vs The State Of Bihar on 8 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.5072 of 2011
                Atendra Singh, Son of Late Sidheshwar Singh, R/o-Vill.-Patti Bigha, P.S.-
                Islampur, District-Nalanda.                                     -Petitioner.
                                          VERSUS
                The State of Bihar                                              -Opposite Party.
                                           WITH
                                 Cr. Misc. No.6563 of 2011
               Md. Aarif Mian @ Aarif Jee, S/o-Md. Aasique, R/o-Vill.-Shidhari, P.S.-
               Islampur, District-Nalanda.                                      -Petitioner.
                                          VERSUS
              The State of Bihar                                                -Opposite Party.
                                                     -----------

02 08.03.2011 The petitioners are in custody in relation to Islampur P.S.

Case No.116/2010 instituted under Sections 384,386 and other sections

of the Indian Penal Code read with Section 17 of the Criminal Law

Amendment Act.

So far as petitioner, Atendra Singh is concerned, he is not

named in the F.I.R. Apart from others petitioner, Md. Aarif Mian @

Aarif Jee is named in the F.I.R. It is, inter alia, alleged that there were

disputes of property between the two brothers and one of them took aid

of Maoist to get the things settled. The Maoists which includes the

petitioners used to extort the ransom money from persons.

Having perused the F.I.R. and the order of the learned

Sessions Judge rejecting the bail application, there are mere suspicions

but as to what exact specific offence was committed is not clearly stated.

In the facts and circumstances, let the petitioners above-

named be released on bail on furnishing bail bonds of Rs.10,000/-

(Rupees Ten Thousand) each with two sureties of like amount each to

the satisfaction of the Additional Chief Judicial Magistrate, Hilsa,

Nalanda in connection with Islampur P.S. Case No.116/2010.

     Trivedi/                                (Navaniti Prasad Singh, J.)