High Court Patna High Court - Orders

Md. Halim &Amp; Anr vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Md. Halim &Amp; Anr vs State Of Bihar on 4 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24146 of 2008
                                  MD. HALIM & ANR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 4.7.2008. Heard counsel for the petitioners and the State.

Chowkidar of the village is informant who lodged Pranpur

P.S.Case no.50 of 2008 alleging that Md. Mojahir Alam was caught

by the informant with pistol, then his brother Md. Monajir Alam

came with other four persons and assaulted him and got rescued the

arrested co-accused. So far these two petitioners are concerned they

are alleged to have been seen talking with Md. Mojahir.

Counsel for the petitioners submits that there is no recovery

of fire arm from the possession of the petitioner and no one has

received injury. The case has been instituted at the instance of the

Officer-in-charge Pranpur P.S. against whom and also against the

brother of the informant complaint cases have been filed.

Considering the aforesaid fact prayer for anticipatory bail is

allowed. The petitioners namely 1. Md. Halim and 2. Md. Pappu alias

Jamiruddin are directed to surrender before the C.J.M.Katihar within

four weeks from today and on their so surrendering they shall be

enlarged on bail on their furnishing bail bond of Rs.10,000/- (Ten

thousand) each with two sureties of the like amount each to the

satisfaction of C.J.M.Katihar in connection with Pranpur P.S.Case

no.50 of 2008 subject to the condition as laid down under section

438(2) Cr.P.C.

(Mridula Mishra, J)
-2-

Sss/-