IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29641 of 2010
1. MD.MUKHTAR KHAN,
2. Md. Sokhtar Khan
3. Md. Ehsan Khan
All (1 to 3) sons of Afid Khan
4. Md. Rizwan Khan, son of Md. Jeeddi Khan
5. Md. Munni Khan @ Md. Munni son of Md. Samir Khan
6. md. Aftab Khan @ Aftab Alam, son of Md. Jafar Khan @ Bechu
Khan.
7. Md. Irsad Khan @ Dilsad Khan, son of Md. Jafar Khan @ Bechu
Khan.
8. Md. Sueb Khan, son of Late Gaffar Khan
9. Md. Sakir Khan, son of Late Gaffar Khan
All are residents of village - Pirganj, P.S. - Kishanpur,
District - Supaul.
--------- Petitioners.
Versus
THE STATE OF BIHAR ------ Opposite party.
-------
02. 27.10.2010 Heard learned counsel for the nine
petitioners, learned counsel for the informant
and learned Additional Public Prosecutor for
the State.
Petitioners are named accused in this
case relating to the dispute arising out of
passing a Tractor through the land belonging to
the prosecution side. There is counter version
also and only against petitioner nos. 1 and 2,
there is specific allegation of assault by
deadly and sharp cutting weapon, this also does
not find support from the injury report
indicating some injuries caused by hard and
blunt substance.
-2-
Considering the facts and circumstances
of the case, in the event of their
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, petitioners, namely, Md. Mokhtar Khan,
Md. Sokhtar Khan, Md. Ehsan Khan, Md. Rizwan
Khan, Md. Munni Khan @ Md. Munni, Md. Aftab
Khan @ Aftar Alam, Md. Irsad Khan @ Dilsad
Khan, Md. Sueb Khan and Md. Sakir Khan, are
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only)
each with two sureties of the like amount each
to the satisfaction of Chief Judicial
Magistrate, Supaul, in connection with
Kishanpur P.S. Case No. 14 of 2010, subject to
condition laid down under Section 438(2) of the
Criminal Procedure Code with additional
condition to remain physically present before
the court below on each and every date till
disposal of the case, in case of failure on two
consecutive dates, the liberty shall be deemed
to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)