High Court Patna High Court - Orders

Md.Sanjay @ Israfil vs The State Of Bihar on 14 December, 2010

Patna High Court – Orders
Md.Sanjay @ Israfil vs The State Of Bihar on 14 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.43836 of 2010
                             MD.SANJAY @ ISRAFIL
                                        Versus
                       THE STATE OF BIHAR AND ANOTHER
                                      -----------

For the Petitioner : Mr. Nafisuzzoha, Advocate.
For the State : Mr. R.P.S. Singh, A.P.P.

———

2. 14.12.2010. Learned counsel for the petitioner is permitted to

implead the informant as Opposite Party No.2 in this

application in course of the day.

Heard learned counsel for the petitioner and the

learned A.P.P. for the State.

The petitioner seeks bail in a case registered under

Sections 498A, 341, 323 and 504/34 of the Indian Penal Code.

Learned counsel for the petitioner submits that the

petitioner is ready to keep the informant-Opposite Party No.2

extending full dignity and honour.

Issue notice to the informant-Opposite Party No.2,

under ordinary process as well as registered cover with A/D,

for which requisites etc. must be filed within one week, failing

which this application as against her shall stand rejected

without further reference to a Bench.

Post this matter under the same heading on 19th of
2

January, 2011.

In the meantime, let the petitioner, Md. Sanjay @

Israfil, be released on bail provisionally till 19th of January,

2011, on his furnishing bail bond of Rs.10,000/-(Rupees Ten

Thousand) with two sureties of the like amount each to the

satisfaction of the S.D.J.M., Supaul, in connection with Pipra

P.S. Case No.104/2010 (G.R. No.871/10).

( Dr. Ravi Ranjan, J)
P.S.