High Court Patna High Court - Orders

Md. Mahfooz @ Md. Mahfooz Alam … vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Md. Mahfooz @ Md. Mahfooz Alam … vs State Of Bihar on 11 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23915 of 2008
                     MD. MAHFOOZ @ MD. MAHFOOZ ALAM & ORS
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2/ 11.07.2008 Heard learned counsel for the petitioners and learned APP

for the state.

Apprehending their arrest in Purnea Sadar P.S. Case No.

411/2007, registered under Sections 147, 148, 149, 323, 324, 307 and

436 of the IPC, the petitioners Md. Mahfooz @ Md. Mahfooz Alam,

Md. Mobin, Md. Hamid, Md. Azam, Md. Allauddin, Md. Zalauddin

Md. Naiyar Alam and Munna @ Md. Ehtashamul Haque, who have

been refused anticipatory bail by the learned Sessions Judge, Purnea,

have filed this petition for anticipatory bail.

Except Sections 307 and 436 of the IPC all other offences

are bailable in this case.

Allegation of setting fire is attributed against one accused

Md. Salauddin who is not petitioner. Petitioner no. 3, Md. Hamid and

petitioner no. 8, Munna @ Md. Ehtashamul Haque are said to be

armed with Fersa and Dabiya respectively. Rest petitioners namely,

Md. Mahfooz @ Md. Mahfooz Alam, Md. Mobin, Md. Azam, Md.

Allauddin, Md. Zalauddin and Md. Naiyar Alam are admitted to

anticipatory bail and in the event of their arrest or surrender in the

court below, they shall be released on anticipatory bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) each with two sureties of the

like amount each to the satisfaction of learned C.J.M., Purnea, in

connection with Purnea Sadar P.S. Case No. 411/2007 subject to the
-2-

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

petitioners nos. 3 & 8 namely, Md. Hamid and Munna @ Md.

Ehtashamul Haque are concerned there appears allegation against

them being armed with Fersa and Debiya, their prayer for anticipatory

bail stands rejected. However, their regular bail shall be considered on

merit.

Sanjeet                                               (Subash Chandra Jha, J.)