High Court Patna High Court - Orders

Qadir Khan And Ors. vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Qadir Khan And Ors. vs The State Of Bihar on 18 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.20047 of 2011
                   1. Qadir Khan, son of Late Abdul Hussain Khan
                   2. Zakir Khan, son of Md. Raza Khan
                   3. Qais Khan, son of Shamsuddin Khan
                      All resident of village Sahdeo Khan, P.S. - M.U. District
                      - Gaya.
                   4. Md. Shahbaz Khan, son of Tazo Khan, resident of
                      village Bara P.S. M.U. District - Gaya.
                   5. Hasnain Khan, son of Naso Khan, resident of village -
                      Karmauni P.S. Dobhi (Sherghati), District - Gaya.
                                                               ------ Petitioners.
                                   Versus
                The State Of Bihar                          ---Opposite Party
                                    ******

For the petitioners : Sheikh Arkan Ahmad, Adv.
For the State : Mr. Damodar Pd. Tiwary, APP

******

03. 18.07.2011 Supplementary affidavit has been filed on

behalf of the petitioners.

Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with M.U. P.S. Case No. 79/2010 for

offences under Sections 147/148/149/341

/353/332/504 of the Indian Penal Code, pending in

the court of Chief Judicial Magistrate, Gaya.

All the five petitioners are named accused in

this case being member of the mob organized after

murder of one Aurangjeb Khan alleging some inaction

on the part of the police road was blocked.

Considering the facts and circumstances of
2

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) with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Gaya, in connection with

M.U. P.S. Case No. 79/2010, 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.

Rajeev/                            ( Akhilesh Chandra, J.)