High Court Patna High Court - Orders

Md.Zainuddin Ansari @ Zainuddin … vs The State Of Bihar &Amp; Anr on 19 January, 2011

Patna High Court – Orders
Md.Zainuddin Ansari @ Zainuddin … vs The State Of Bihar &Amp; Anr on 19 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.36325 of 2010
                       MD.ZAINUDDIN ANSARI @ ZAINUDDIN ANSARI
                                               Versus
                                THE STATE OF BIHAR & ANR
                                             -----------

02. 19-01-2011 Heard learned counsel for the petitioner and the

State.

Petitioner is ‘Halka Karmchari’, alleged for getting

a forged service report in a proceeding for mutation. Submission

of the learned counsel for petitioner is that two Mahants are

quarrelling for property of a Mathh, one of them applied for

mutation, for which general notice was issued. One Anaullah

was entrusted for the same and served the notice fixing any

liability petitioner’s prayer for anticipatory bail may not be

refused.

Having regard to the facts and circumstances of

the case, in the event of arrest or surrender within a period of

one month from the date of receipt/production of a copy of this

order, above named petitioner shall be released on bail on

furnishing bail bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the Sub-

divisional Judicial Magistrate, Raxaul at Motihari in connection

with Complaint Case No.75/2008, Tr. No.2975 of 2008 subject

to the condition as laid down under section 438(2) of the Code

of Criminal Procedure.

Vikash                                                    (Mandhata Singh, J.)