High Court Patna High Court - Orders

Md. Manzar Alam & Anr. vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Md. Manzar Alam & Anr. vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32500 of 2011
Md. Manzar Alam & Anr.

Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323, 324, 307,504/34 of the

Indian Penal Code.

It is alleged against the

petitioners to have given Garasa blow on the

head of the informant and one Md. Muzaffar

Hussain. Injury report has been brought on

record as Annexure-3 which suggests that the

injury has been caused. There is counter

version of the occurrence also. There is

serous land dispute between the parties for

which several cases are going on between the

parties.

Considering the aforesaid facts, let

the petitioners, Md. Manzar Alam and Md.

Sarfe Alam, be released on bail in the event

of arrest or surrender before the learned

court below within a period of twelve weeks

from today in connection with Saharghat P.S.

Case No. 41 of 2011 on furnishing bail bond
2

of Rs.10,000/-(Ten Thousand)each with two

sureties of the like amount each to the

satisfaction of the learned C.J.M.

Madhubani, subject to the conditions as laid

down under Section 438(2) of the Code of

Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)