IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33141 of 2011
Md. Mojahid & Ors
Versus
The State Of Bihar
----------------------------------
02. 28.09.2011 Petitioners are apprehending their arrest
in a case registered under Sections 302, 120B/34
of the I.P.C. and Section 27 of the Arms Act.
The specific accusation of causing fire
arm injury is against Juned. The accusation
against the petitioners is that five years prior to the
occurrence they gave threat to the informant’s
father. It is also submitted that petitioners have no
criminal antecedent.
Considering the fact that no specific
overt act is alleged against the petitioners, let the
petitioners namely 1. Md. Mojahid 2. Md. Munna 3.
Hafazuddin 4. Kalim, in the event of their arrest or
surrender before the Court below within a period of
12 weeks from today, 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 Chief Judicial Magistrate,
Araria in connection with Narpatganj P.S. Case No.
80 of 2011.
The bail bond of the petitioner will be
accepted provisionally till their criminal antecedent
is being verified by the learned Court below.
(Dinesh Kumar Singh, J)
Shageer