IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25565 of 2011
1. Md. Niraj, son of Md. Mobhi
2. Md. Murad Ali, son of Md. Asar Ali.
3. md. Rahis @ Md. Rahim, Son of Murad Ali.
4. Md. Abadin
5. Md. Aslam
6. Md. Tasir
7. Md. Jasir @ Md. Kaila
8. Md. Nasrul
9. Md. Md. Najo, All (Accused/petitioner no. 4 to 9) sons
of Md. Murad Ali.
10. Md. Ansar, son of Md. Mobhi.
11. Md. Mobhi, son of Md. Asar Ali
12. Md. Sattar, son of Md. Khursid.
13. Md. Sharif, son of Late Farzan.
14. Md. Sajjad, son of late Farzan
All resident of village - bakhri bandh (Pawai), P.S. -
Falka (Pothia), District - Katihar.
------------ Petitioners.
Versus
The State of Bihar -----Opposite Party
--------
02. 25.08.2011 Supplementary affidavit has been filed on
behalf of the petitioners.
Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State.
All the fourteen petitioners, apprehending
their arrest in connection with Falka (Pothia) P.S.
Case No. 75/2011, pending in the court of Chief
Judicial Magistrate, Katihar, are named accused in
this case with omnibus allegation of entering into
the house of the informant and causing nuisance
and assault.
Submission is that there is counter version
2
also by way of complaint case which was lodged
earlier in free fight relating to she-got grazing of
Suryamukhi crops. There is nothing specific against
either of the petitioner and injury inflicted to the
prosecution side is simple in nature.
Considering the facts and circumstances of
the case, in the event of their arrest or surrender
within a period of four weeks, let the above-named
petitioners be enlarged on bail on furnishing bail
bond of sum of Rs. 10,000/- (ten thousand only)
each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Katihar, in
connection with Falka (Pothia) P.S. Case No.
75/2011, 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.)