IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36175 of 2011
1.Md. Gosul, Son of Md. Kari.
2.Md. Belal @ Md. Balal.
3.Md. Kamal.
4.Md. Bashiruddin @ Domi.
Nos. 2 - 4 Sons of Md. Gosul.
5.Md. Rikai, Son of Md. Bashruddin.
6.Md. Motem, Son of Md. Ishaq.
7.Md. Kalim, Son of Latif.
8.Md. Akhtar, Son of Md. Shakur.
9.Md. Hakim, Son of Itwari Mian.
10.Singheshwari Ram, Son of Late Ayodhi Ram.
All residents of Village Nandana, P.S. Jadiya,
District Supaul.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
----------------
02/- 14/11/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
All the ten petitioners apprehending their arrest in
connection with a case registered for the offence punishable
under Sections 147, 148, 149, 323, 353, 427, 384 and 386 of the
Indian Penal Code, are named accused in this four years old
case.
Submission is that there is general and omnibus
allegation against the petitioners and specific allegation is
attributed against non-petitioner, Md. Jalal. There is counter
version also by way of Jadia P.S. Case No. 29 of 2007.
Considering the facts and circumstances of the case,
in the event of their arrest/surrender before the court below
within four weeks, let the above named petitioners be enlarged
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 Chief Judicial Magistrate, Supaul, in connection
with Jadia P.S. Case No. 28 of 2007, subject to condition laid
down under Section 438 (2) of the Code of Criminal Procedure
with additional condition to remain physically present before the
court below on each and every date at least for two years or till
disposal of the case, whichever is earlier and in case of failure
on two consecutive dates without giving any reasonable
explanation, the liberty granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-