IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19824 of 2010
1. SHEKH RASHID, Son of late Sk. Abdul Abulani
2. Shekh Manir, Son of Shekh Rasid
3. Shekh Fateh @ Shekh Fato Alam, Son of Sheikh Rasid
4. Shekh Ibrar, Son of Shekh Rasid
5. Shekh Nazir, Son of Shekh Rasid
6. Shekh Saju, Son o Shekh Firoz
7. Shekh Shahanaja @ Shekh Shahsa, Son of Shekh Firoz
8. Shekh Umrao @ Sk. Umrano, Son of Shekh Rasid
9. Shekh Rafiq, Son of Shekh Firoz
10. Bibi Jubeda, W/o Shekh Firoz
All residents of village Banaspati, P.s. Kahalgaon,
District Bhagalpur
.............. Petitioners
Versus
STATE OF BIHAR ..... Opposite Party
-----------
For the Petitioners : Mr. N.K.Agrawal, Sr. Advocate
For the State : Mr. Surendra Pd. Singh, A.P.P.
——
2 17.06.2010 Heard learned counsel for the petitioners and
the State.
The petitioners apprehend their arrest in a
case registered for offences punishable under sections
147, 341, 323, 324, 337, 307 and 379 of the Indian
Penal Code.
It is submitted that there is a case and
counter case and there is land dispute between the
parties. It is submitted that specific allegation of overt
act upon one Md. Firoj and Md. Nawab. Regarding the
-2-
others the allegations are general and omnibus.
Considering the facts and the circumstances
of the case the prayer for anticipatory bail is allowed.
Let the abovenamed petitioners in the event of arrest or
surrender by them within four weeks, be enlarged on bail
on their furnishing bail bond of Rs.10,000/-(Rupees Ten
Thousand) each with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Bhagalpur, in connection with Kahalgaon P.S. Case No.
13 of 2010, subject to the conditions laid down under
Section 438(2) of the Code of Criminal Procedure.
Spd/- (Dr. Ravi Ranjan, J.)