High Court Patna High Court - Orders

Md. Rafiur Rahman vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Md. Rafiur Rahman vs The State Of Bihar on 11 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.36016 of 2011
                       Md. Rafiur Rahman S/o Late Motiur Rahman, resident of Village
                       Godhaul Sharif, P.S.-Nanpur, District-Sitamarhi.
                                                                            ....Petitioner.
                                                 Versus
                       The State of Bihar.                              ...Opposite Party.

                                                   with
                                     Cr.Misc. No.36092 of 2011
                        Satendra Kumar @ Satyendra Paswan @ Satyendra Kr. Paswan,
                       resident of Village Baghasanti, P.S.-Popari, District-Sitamarhi.
                                                                                ....Petitioner.
                                                  Versus
                       The State of Bihar.                                ...Opposite Party.

            (In Cr. Misc. No. 36016 of 2011)
            For the State:- Mr. Md. Fahimuddin, A.P.P.

                                      *******

2. 11.11.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The petitioners, apprehending their arrest in

connection with Sitamarhi P.S. Case No. 595/2010 for the

offences under Sections 406/409/420/467/468/471 of the Indian

Penal Code and Sections 63/65/68 of Copy Right Act, are

named accused in this case being the relevant Mukhiya of

respective Gram Panchayat.

Submission is that under similar situated

circumstances of co-accused Prem Kumar Singh has already

been granted the privilege of bail by a Bench of this Court on

24.10.2011 passed in Cr. Misc. No. 33740 of 2011.

Considering the facts and circumstances of the case,
2

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, Sitamarhi, in

connection with Sitamarhi P.S. Case No. 595/2010, subject to

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court regularly

at least for two 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.

Kamlesh                                          (Akhilesh Chandra, J.)