IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20568 of 2011
Md. Meraj @ Md. Meraj Alam
Versus
The State Of Bihar
------------
03. 04.08.2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioner, apprehends his arrest in
connection with Complaint Case No. 1732/2010 for
the offences under Sections 341/342/354/379/34
of the Indian Penal Code, is named accused in this
case wherein some graver allegation is against non-
petitioner Md. Firoj.
Further submission is that there is
another case instituted at the instance of father of
the petitioner roughly a month before filing of the
Saharsa Sadar P.S. Case No. 357/2010.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender
within a period of four weeks, let the above-named
petitioner be enlarged on bail on furnishing bail
bond of sum of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Saharsa, in
connection with Complaint Case No. 1732/2010,
2
subject to condition under section 438(2) of the Code
of Criminal Procedure, and additional condition to
attend the court regularly at least for one year or till
disposal of the case, whichever is earlier and in the
event of failure on two consecutive dates, without
any reasonable explanation, the privilege granted
shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)