IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11582 of 2011
1. MD. NIYAZ AHMAD @ MD.NIYAZ ALAM
2. SEKH YAKUB @ MD. YAKUB
3. MD. SARIF MANSURI.
4. MD. SIKANDAR ALAM @ MD. SIKANDAR ALAM
Versus
THE STATE OF BIHAR
-----------
2 28.04.2011 Heard learned counsels for the petitioners
and the State.
The petitioners are apprehending their arrest
in a case registered under Sections 342 and 420/34 of
the Indian Penal Code.
The accusation is that six persons took the
informant confining for two days and got a sale deed
executed.
It appears that sale deed was executed on
23.11.2010 when the present case has been lodged on
08.12.2010. The sale deed has been brought on record
which suggests that the sale deed was executed for
consideration.
Considering the aforesaid facts, let the above
named petitioners, be released on anticipatory bail, in
the event of their arrest or surrender before the learned
Court below within a period of 12 weeks from today,
2
on furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Purnea in connection with Sarsi P.S. Case No.
113/2010, subject to the conditions as laid down under
Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-