High Court Patna High Court - Orders

Sk. Anamul & Ors. vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Sk. Anamul & Ors. vs The State Of Bihar on 19 October, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Criminal Miscellaneous No.35209 of 2011
                      1. Sk. Anamul, Son of Late Latifur Rahman, Resident of Village
                           Naugachia, P.S. Chanchal, District-Malda, West Bengal.
                      2. Rupak Das, Son of Punah Das, Resident of Village Sihpur, P.S.
                           Chanchal, District-Malda, West Bengal.
                      3. Manoj Das, Son of Satish Das, Resident of Gulandar, P.S.Ithar,
                           District Uttar Dinajpur, West Bengal, presently resident of village
                           Sihpur, P.S. Chanchal, District-Malda West Bengal.
                                                                              .....Petitioners.
                                                        Versus
                   The State of Bihar                                         .....Opposite Party.
                   For the Petitioner               : Mr. Najeeb Ahmad, Advocate.
                   For the State                    : APP.
                                           ----------------------------------

02/ 19.10.2011 Heard learned Counsel for the

petitioners and learned Counsel for the

State.

The case was registered against 10

accused persons under Sections 328, 307, 379

and 414/34 of the Indian Penal Code and

Sections 20/22 of the N.D.P.S. Act.

Allegation is that three persons

Md. Faizuddin, Sheikh Akhtar and Md.

Kalimuddin @ Kalu were apprehended with

activan tablets and the name of these

petitioners has come up on the basis of the

confessional statement of the apprehended

accused persons.

Submission is that the petitioners

were not apprehended at the spot and their

names have come on the basis of confessional

statement of co-accused who has been admitted
2

to bail.

Considering the facts and

circumstances of the case, prayer for bail is

allowed. Let petitioners Sk. Anamul, Rupak

Das and Manoj Das be enlarged on bail on

furnishing bail bonds of Rs. 10,000/- (ten

thousand) each with two sureties of the like

amount each to the satisfaction of the

learned Sessions Judge/court concerned,

Katihar in connection with Katihar Rail P.S.

Case No. 19 of 2011/G.R. No. 39 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-