High Court Patna High Court - Orders

Md. Jashim @ Md. Jasim Alam & Anr. vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Md. Jashim @ Md. Jasim Alam & Anr. vs The State Of Bihar on 24 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR.MISC. NO.32498 OF 2011
                   1.MD. JASHIM @ MD. JASIM ALAM, S/O NAIMUL.
                   2.NOOR HODA @ NURUL HODA, S/O MD. JASIR,
                   BOTH ARE RESIDENTS OF VILLAGE BARA TOLE,
                   POLICE     STATION    SAHARGHAT,     DISTRICT
                   MADHUBANI.
                                              .....................PETITIONER.

                                               VERSUS
                   THE STATE OF BIHAR.
                                      ...........................OPPOSITE PARTIES.
                             ----------

02/ 24.10.2011 Heard counsel for the petitioner

and counsel for the State.

The petitioners apprehend their

arrest in connection with the offences

punishable under Section 341, 323, 324,

307 and 504/34 I.P.C and other allied

offences of the Indian Penal Code.

Counsel for the petitioners

submits that there is no specific

allegation of over act against the

petitioners and they are only said to have

been armed with gandasa whereas others

including Manzoor Alam, who is said to

have given gandasa blow on the head of the

informant and one Md. Manzar Alam had been

granted anticipatory bail by an order

dated 15.10.2011, passed in Criminal

Miscellaneous No. 32500 of 2011. He

further submits that the petitioner has
2

got no criminal antecedent (paragraph no.

15) and the whole occurrence has been

blown out of the portion on account of

serious land dispute between the parties.

Considering the aforesaid aspect,

this Court would direct petitioners namely

Md. Jashim @ Md. Jasim Alam and Noor Hoda

@ Nurul Hoda to surrender within a period

of four weeks from today and if they do

so, they would be released on anticipatory

bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties

each of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Madhubani in connection with Saharghat P.

S case No. 41 of 2011 subject to the

conditions laid down under Section- 438

(2) Cr. P.C and also subject to the

following three conditions:-

(i) The two bail bonds will be

furnished, one by the Government servant

and the other by a close family relative.

(ii) The petitioners will remain

present in course of trial on each and

every day and their absence even for a

single day would automatically entail the
3

consequences of cancellation of their

bail.

(iii) The petitioners, in case, are

now made accused in any other criminal

case, that would itself lead to

cancellation of their bail.

Ranjan (Mihir Kumar Jha, J.)