High Court Patna High Court - Orders

Mokhtar Mansury vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Mokhtar Mansury vs The State Of Bihar on 5 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.23339 of 2011
                                  Mokhtar Mansury
                                        Versus
                                 The State Of Bihar
                                       ----------

02. 05.08.2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner, apprehends his arrest in

connection with Chhauradano P.S. Case No.

05/2009 for the offences under Sections 364(A), 34

of the Indian Penal Code, is named accused in this

case instituted against unknown relating to

abduction of son of the informant who in his

statement under Sections 161 and 164 of the Code

of Criminal Procedure did not disclose name of the

petitioner.

Submission is that in the extra judicial

confession of co-accused petitioner’s name emerged

without any otherwise allegation. However, parties

have compromised the case and no longer intend to

proceed against the petitioner.

Considering the facts and circumstances,

if any compromise petition is on record and the

informant appears to support the factum of

compromise with his freewill and consent without
2

any coercion and also stood as one of the bailors, in

the event of his arrest or surrender within a period

of four weeks, let the above-named petitioner be

enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties

of the like amount each to the satisfaction of

S.D.J.M., Raxaul, at Motihari, East Champaran, in

connection with Chhauradano P.S. Case No.

05/2009, subject to condition under section 438(2)

of the Code of Criminal Procedure, and additional

condition to attend the court regularly at least for

two 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.

Rajeev/                        ( Akhilesh Chandra, J.)