High Court Patna High Court - Orders

Md.Rahmatullah Siddque vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Md.Rahmatullah Siddque vs The State Of Bihar on 26 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.42046 of 2010
                     MD.RAHMATULLAH SIDDQUE .
                                 Versus
                        THE STATE OF BIHAR .
                                -----------

03. 26.03.2011 Heard learned counsel for the petitioner and for

the State.

The petitioner apprehends arrest in a Police Case

under Sections 147, 148, 149, 341, 323, 324, 307 and 379

of the Indian Penal Code.

It is submitted that as per allegations 50 to 60

persons entered into the house. Some accused have been

named. Petitioner is not one of them. The petitioner is not

Guddu Hazi, whose name has transpired during

investigation. He is Md. Rahmatullah Siddque. The two are

different individuals. The impugned order wrongly rejects

the prayer on the ground that Police during investigation

found the two to be one person only. Reliance is placed on

an order in Cr. Rev. No. 167 of 2010 preferred by the

petitioner against the Distress Warrant disposed on

9.10.2010 holding at paragraph-7 that Guddu Hazi, S/o of

Md. Isha and Md. Rahmatullah Siddque, S/o Md. Saghir

are two different persons and Police had wrongly filed

requisition showing the two to be one and the same.

Let the above named petitioner surrender in the

court below within a period of four weeks from today when

he shall be enlarged on anticipatory bail on furnishing bail
2

bond of Rs. 20,000/- (Twenty thousand) with two sureties

of the like amount each to the satisfaction of Sub

Divisional Magistrate, Pupri, Sitamarhi in connection with

Bajpatti P.S. Case No. 109 of 2010, subject to the

conditions as laid down under Section 438 (2) of the Code

of Criminal Procedure.

P.K                                  ( Navin Sinha, J.)