IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9459 of 2011
Md. Mustaq, son of Md. Habib, resident of village - Bikrampur
Police Station - Barari District - Bhagalpur.
--------- Petitioner.
Versus
The State Of Bihar ---Opposite Party
-----------
04. 26.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State who
is armed with carbon copy of the case diary.
The petitioner apprehends his arrest in
connection with R.P.F. Thana Bihpur P.S. Case No.
01/2009 for the offences under Section 3 of the R.P.
(U.P.) Act, pending in the court of Railway Judicial
Magistrate, Khagaria.
This case is instituted against unknown.
Petitioner’s name emerged during investigation in the
extra judicial confession of co-accused. As submitted,
simultaneously, he has been requisitioned in three
cases.
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 Railway
Judicial Magistrate, Khagaria, in connection with
2
R.P.F. Thana Bihpur P.S. Case No. 01/2009, subject
to condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to attend
the court regularly at least for three years 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.)