High Court Patna High Court - Orders

Md. Taz vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Md. Taz vs The State Of Bihar on 20 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.10415 of 2011
                      MD. NEYAZ S/O MD. PAKVEZ
                                  Versus
                         THE STATE OF BIHAR
                                    with
                        Cr.Misc. No.12723 of 2011
                       MD. TAZ S/O MD. RAIYAZ
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

02 20.04.2011

Heard learned counsels for the petitioners and the

State.

The petitioners are apprehending their arrest in a case

registered under Sections 448, 341, 323, 504, 379, 307 / 34 of

the Indian Penal Code.

The informant suspected that his mobile is in

possession of accused Md. Taz and when he demanded his

mobile Md.Taz refused to give the Mobile. Subsequently

several persons including the petitioners come to the house of

the informant and assaulted him and Md. Neyaz took away Rs.

500/- from the informant.

It is submitted by the learned counsel for the

petitioners, that the petitioners’ and informant are resident of

the same place and the injury caused is only the small abrasion

below left eye.

Considering the aforesaid facts, let the above

named petitioners, be released on anticipatory bail, in the
2

event of their arrest or surrender before the learned court

below within a period of 12 weeks from today, 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, Patna

in connection with Phulwari Sharif P.S. Case No. 61 of

2011, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Nitesh