High Court Patna High Court - Orders

Md.Mumtaz Ansari &Amp; Anr vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Md.Mumtaz Ansari &Amp; Anr vs State Of Bihar on 25 June, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                                 Cr.Misc. No.18036 of 2010
                 1. MD.MUMTAZ ANSARI son of late Chedi Miya
                 2. Md. Kamruzama Ansari, son of Sambhuddin Ansari
                    Both are residents of vill.-Tejapura, P.S.-Obra, Distt.-Aurangabad---------------
                    -----------------------------------------------------------------------Petitioner.
                                                                 Versus
                                                       STATE OF BIHAR .
                                                              -----------

3. 25.6.2010 Heard Learned counsel for the petitioners and the State.

For the dispute on the point of passage a quarrel took place

and informant was assaulted by petitioner no.2 by means of sharp

portion of a khanti inflicting grievous injury on forehead disentitles him

for anticipatory bail.

Accordingly, prayer of petitioner no.2 is rejected.

As about petitioner no.1, there is no allegation of overt act

or any assault. As such, prayer for anticipatory bail of petitioner no.1 is

allowed. In the event of arrest or surrender within a period of one month

from the date of receipt/production of a copy of this order, above named

petitioner no.1 shall be released on bail on furnishing bail bond of

Rs.10,000/-(Ten thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Aurangabad, in

connection with Obra P.S. case no.130 of 2009 ,subject to the conditions

as laid down under section 438(2) of the Code of Criminal Procedure.

      Sudip                                                   ( Mandhata Singh,J )