High Court Patna High Court - Orders

Md.Guddu &Amp; Anr vs State Of Bihar on 4 October, 2010

Patna High Court – Orders
Md.Guddu &Amp; Anr vs State Of Bihar on 4 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.18647 of 2010
                                1. MD.GUDDU
                                2. Md. Najare Alam
                                      Versus
                                 The STATE OF BIHAR
                                      ------

4/ 04.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Death of Samser Ansari was being protested by a mob.

The way in which it was protested led irritation to rivalry

community and there appeared violation of law and order. Pelting of

stone was also there from both the sides. Police appeared intervened

then only that could be pacified. There is no specific overt act upon

petitioners even if their pelting of stone injured anyone inflicting

any grievous injury.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Khajekala P.S. Case No. 229 of 2009 above named

petitioners shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of A.C.J.M., Patna City subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

Permission is granted to make necessary correction in

the prayer portion of the petition.

shail                                          (Mandhata Singh, J.)