IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36212 of 2010
MD.MAJHARUL BARI SADIK @ MD.MAJHARUL BARI, Son of Md. Jakiruddin @ Sakir
Master @ Md. Zakir Uddin @ Zakir Uddin, R/O village Chhattarbhog, P.S. Amour, District
Purnia.
………Petitioner
Versus
STATE OF BIHAR
……..Opposite Party
02/- 01-10-2010 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State.
This case instituted against several unknown persons on the
allegation of their participation in a meeting involving some alleged
religious question and provoking communal differences. Petitioner’s
name as appears from order of learned Sessions Judge emerged during
investigation which is still going on, but from the said order nothing
specific appears against the petitioner except being one of the
members of several hundred.
Considering the facts and circumstances of the case, till
submission of the charge-sheet, in the event of his arrest/surrender
before the court below within four weeks of receipt of the copy of this
order, petitioner, namely, Md. Majharul Bari Sadik @ Md. Majharul
Bari, is directed to be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand only) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Purnia in connection
Amour P.S. Case No. 115 of 2009, subject to condition laid down
under Section 438 (2) of the Criminal Procedure Code with additional
-2-
condition to remain physically present before the court below till
submission of the charge-sheet of the case, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)