IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27481 of 2011
Md. Ashif Bismil son of Md. Rafique resident
of village- Mehsaul, P.S. & Dist. Sitamarhi
Versus
The State Of Bihar
-----------
2. 17.8.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence under sections 147, 148, 149, 341,
342, 323, 337, 332, 353 and 504 of the Indian Penal Code. The
petitioner is one of the named accused.
It is submitted on behalf of the petitioner that co-accused
Mahendra Singh Yadav, Surendra Yadav and Md.Ahmad Raja have
been granted anticipatory bail by this court in Cr. Misc. No.6302 of
2011, Cr. Misc. No.3812 of 2011 and 36996 of 2010 on 4.3.2011,
15.3.2011 and 6.1.2011 respectively and the case of petitioner stands
on similar footing.
Taking into consideration the fact that other co-accused
persons having identical allegation have been granted anticipatory
bail by different orders of this court let the petitioner, namely, Md.
Ashif Bismil in the event of his arrest or surrender before the court
below within a period of four weeks from the date of
receipt/communication of the order be released on bail on furnishing
bail bonds of Rs.5,000/- (five thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Sitamarhi in connection with Parihar P.S. Case No.86 of 2010
subject to the conditions as laid down under section 438(2) of the
Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)