High Court Patna High Court - Orders

Mohd.Arif &Amp; Ors vs The State Of Bihar on 22 December, 2010

Patna High Court – Orders
Mohd.Arif &Amp; Ors vs The State Of Bihar on 22 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.43676 of 2010
                    1. MOHD.ARIF
                    2. Mohd. Ajmal @ Md. Anjar.
                    3. Mohd. Sanaullah.
                    All sons of Md. Salahuddin.
                    4. Anjum Haider @ Newton Son of Md.Anwar Haider.
                    5. Md. Babloo Son of Md.Aftab.
                         All resident of Village- Madar Dakshni, P.S. Morkahi,
                         District- Khagaria.
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

2. 22.12.2010 Heard learned counsel for the petitioners and the

State.

There is case and counter case for the occurrence

of the same day. Theft is said ornamental and there is no

allegation of assault by these petitioners. Submission is that

charge sheet was submitted only for the offences under

bailable section so petitioners were allowed bail.

Allegation does not require further bail to these

petitioners they are directed to remain on bail so granted in

the case in connection with Morkahi P.S. Case No. 63 of

2009, pending in the Court of Chief Judicial Magistrate,

Khagaria.

With the aforesaid observation, this application is

disposed of.

Let a copy of this order be communicated

through FAX at the cost of the petitioner.

Anand Kr.                                            ( Mandhata Singh, J.)