High Court Patna High Court - Orders

Md. Imamuddin & Ors. vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Md. Imamuddin & Ors. vs The State Of Bihar on 9 September, 2011
      Patna High Court Cr.Misc. No.30427 of 2011 (2) dt.09-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.30427 of 2011
                   ======================================================

1. Md. Imamuddin @ Dhalwa, S/O Md. Mojim,

2. Bibi Jagani @ Jugali @ Jugani, W/O Md. Mojim,

3. Bibi Saigunia @ Sagunia, W/O Md. Mojim,
All are R/O- Pipra Khurd, P.S. and Distt- Supaul.

…. …. Petitioners
Versus
The State of Bihar
…. …. Opposite Parties
======================================================

2 09-09-2011 Heard learned counsel for petitioners and Mrs. Veena

Kuamri Jaiswan learned counsel for the State.

The petitioners apprehend their arrest in connection

with a case registered for the offence under sections 147, 18, 149,

323, 324, 307 and 302 of the Indian Penal Code.

In the F.I.R. altogether 10 persons including the

petitioners have been named in the category of accused. The

allegation is that they being variously armed with Lathi, iron rod

and spear etc. assaulted the brother of the informant, as a result of

which he sustained serious injuries and was taken to Hospital and

in course of treatment he died.

It is submitted on behalf of the petitioners that though

there is allegation of multiple assault by several persons, the post

mortem report goes to suggest that there were only two injuries.

There was a counter case also with respect to the incident of

occurrence and the same was registered as Supaul P.S. Case No.
Patna High Court Cr.Misc. No.30427 of 2011 (2) dt.09-09-2011

376 of 2010. It is also submitted that on conclusion of

investigation though the police found allegation to be true against

other co-accused persons but the petitioners were not sent up for

trial. However, differing with the police report the Magistrate has

taken cognizance of the offence as against them too. It is further

submitted that petitioner nos. 2 and 3 are ladies.

Taking into consideration the aforesaid submissions, let

the above named petitioners in the event of their 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) each

with two sureties of the like amount each to the satisfaction of the

learned Chief Judicial Magistrate, Supaul in connection with

Supaul P.S. Case No. 375 of 2010, subject to the conditions as laid

down under section 438(2) of the Code of Criminal Procedure

(Ashwani Kumar Singh, J)

Bhardwaj/-