IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27339 of 2011
1. Satabul Rahman S/o Late Jalil
2. Bibi Titli wife of Satabul Rahman,
Both R/o village- Rangapokhar, P.S. Azamagar,
Katihar.
--Petitioners
Versus
The State Of Bihar --Opp.Party
For the Petitioners : Mr. Md. Musowir
For the State : Mr. Parmanand Prasad,
APP
2 08.09.2011
Heard learned counsel for the
petitioners and learned Additional Public
Prosecutor for the State.
The two petitioners are named accused
in this complaint case. As submitted, by just in
retaliation earlier complaint case no.265 of 2010
filed by petitioner no.1, on basis whereof
Azamnagar P.S. Case no. 155 of 2010 has been
instituted under Section 376 and other allied
Sections of the Indian Penal Code, just to put
pressure on the prosecution side.
Considering the facts and circumstances,
2
the petitioners, in the event of arrest or surrender
within four weeks from today, are directed to be
enlarged on bail on each of them furnishing bonds
of Rs. !0,000/- (Rupees ten thousand) with two
sureties of the like amount each to the satisfaction
of the Judicial Magistrate, first class, Katihar, in
C.A. 2835 of 2010 , subject to the conditions
laid down in Section 438 (2) of the Code of
Criminal Procedure with additional condition that
the petitioners shall remain present before the
court below on each and every date till two years
or till disposal of the case, whichever is earlier. If
the petitioners fail to remain present on two
consecutive dates without any reasonable
explanation the privilege granted shall be deemed
to be canceled.
( Akhilesh Chandra, J.)
AAhmad