High Court Patna High Court - Orders

Sabir Ansari @ Mohammad Sabir … vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Sabir Ansari @ Mohammad Sabir … vs The State Of Bihar on 7 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.43150 of 2010
                    SABIR ANSARI @ MOHAMMAD SABIR ANSARI & ORS
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

03/ 07.04.2011 Office has noted that although there were six petitioners

in this bail petition, which has been allowed, but the names of only

petitioners no. 1 and 2 have been mentioned in order dated

26.03.2011 and the names of the remaining four petitioners no. 3 to 6

have not been mentioned due to typographical error.

Office is correct and learned counsel for the petitioners

also supports notings of the office. Hence the said order dated

26.03.2011 is modified to the extent that the same will be operative

with regard to petitioners no. 3 to 6 also and in the event of arrest or

surrender within fifteen days from the date of receipt/production of a

copy of this order in the court below, the petitioners no. 3 to 6, Bibi

Quaraisha, Bibi Mobina Khatoon, Bibi Shabnam Khatoon alias

Shabnam Khatoon and Bibi Farida Khatoon are directed to be

enlarged on bail on executing bail bonds of Rs.10,000.00 (Rupees ten

thousand ) each with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Araria in connection

with Narpatganj (Basmatia) P.S. Case No. 154 of 2009, subject to the

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

Procedure.

      MPS/                                     (S.N.Hussain, J.)