IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33452 of 2010
1. Md. Aslam Ansari, son of Babujan Mian
2. Md. Akhtar Ansari, son of Babujan Mian
3. Md. Naushad Ansari son of Majeed Ansari
4. Md. Irshad Ansari sonof Majeed Ansari
All are resident of village - Phool Chorh, P.S. - Ariari,
District - Sheikhpura.
------ Petitioners.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
02. 09.11.2010 Heard learned counsel for the four
petitioners, learned counsel for the
complainant and learned Additional Public
Prosecutor for the State.
Petitioners are named accused in this
case running on protest complaint initially one
complaint case was filed against petitioners on
the basis whereof Ariari P.S. Case No. 120 of
2007 was instituted wherein police after
investigation submitted final form with
recommendation to proceed against the informant
under section 182 and 211 of the Indian Penal
Code.
Considering the facts and circumstances
of the case, in the event of their
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, petitioners, namely, Md. Aslam Ansari,
Md. Akhtar Ansari, Md. Naushad Ansari and Md.
-2-
Irshad Ansari, are directed to be released on
bail on furnishing bail bond of Rs. 10,000/-
(ten thousand only) each with two sureties of
the like amount each to the satisfaction of Sri
Sandeep Singh, Judicial Magistrate, 1st Class,
Sheikhpura, in connection with Case No. 268(C)
of 2008, subject to condition laid down under
Section 438(2) of the Criminal Procedure Code
with additional condition to remain physically
present before the court below on each and
every date till disposal of the case, in case
of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)