IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27457 of 2011
Md. Rustam
Versus
The State Of Bihar
*****
With
Criminal Miscellaneous No.28629 of 2011
Md. Shakil @ Md. Shakil Ahmad
Versus
The State Of Bihar
*****
With
Criminal Miscellaneous No.29427 of 2011
Md. Saddam
Versus
The State Of Bihar
*****
02. 09.09.2011 All the three applications are being heard and
disposed of by this composite order.
Heard learned counsel for the petitioners, learned
counsel for the informant and learned Additional Public
Prosecutor for the State.
The petitioners, apprehending their arrest in
connection with Neemchak Bathani P.S. Case No. 01/2011,
pending in the court of Chief Judicial Magistrate, Gaya.
Submission is that this case instituted against
seven persons including petitioner in Cr. Misc. No.
29427/2011, but name of other two petitioners emerged
during investigation. No specific allegation is attributed
against either of the three and under similarly situated
circumstances co-accused Md. Mahir has already been
granted privilege by a Bench of this Court vide order dated
04.05.2011 passed in Cr. Misc. No. 12480/2011.
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, Gaya, in
connection with Neemchak Bathani P.S. Case No. 01/2011,
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.
( Akhilesh Chandra, J.)
Rajeev/