High Court Patna High Court - Orders

Sk Faiyaz @ Faiyaz Ahmad & Ors. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Sk Faiyaz @ Faiyaz Ahmad & Ors. vs The State Of Bihar on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36897 of 2011
                       Sk. Seraj son of Sk. Md. Shani resident of village-
                       Parsauni, P.S.-Sahodra at present Daniyal Parsauna,
                       P.S.-Sathi, both under district-West Champaran
                                                Versus
                                        The State of Bihar
                                                  with
                                  Cr.Misc. No.36915 of 2011
                       1.Sk. Faiyaz @ Faiyaz Ahmad S/o Sk. Md. Shani
                       2.Sk.Alam @ Alamgir son of S.K.Seraj
                       3.Sk.Minhaj son of S.K.Faiyaz
                       4.Sk. Farhad son of Sk. Faiyaz
                           All residents of village-Parsauni, P.S.-Sahodra
                         at present Daniyal Parsauna,
                         P.S.-Sathi, both under district-West Champaran
                                                 Versus
                                        The State of Bihar
                                              -----------

2. 9.11.2011. Since both the cases arise out of same complaint, they

are being disposed of by a common order.

Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection with

a case in which cognizance of the offence punishable under sections

147, 149, 323, 341, 379, 420, 467 and 471 of the Indian Penal Code

has been taken.

It is stated that though the alleged occurrence is said to

have commenced on 17.9.2010, the present complaint has belatedly

been filed on 6.12.2010. The dispute relating to land essentially is a

dispute of civil nature. The complainant alleges to have sold the land

to Sk. Mustafa and Sk. Arman before filing the complaint. Hence,

there was no occasion for him to go to the plot in question. The

accused persons have got right, title and interest in and over the

alleged land since the date of purchase that is to say from 30.7.1973
2

and 16.3.1974. As a matter of fact, the complainant had sold the

land in question to one Jan Mohammad Mian and his sons executed

the sale deed in 1973 and 1974 in favour of Sk.Seraj. A proceeding

under section 144 Cr.P.C. being case no.79 of 2011 was initiated

between Sk. Seraj and Sk. Mustafa and by order dated 8.4.2011

learned S.D.J.M., Nakatiaganj vacated prohibitory order as against

1st party i.e. Sk. Seraj and confirmed the prohibitory order against

2nd party i.e. Sk. Mustafa.

Taking into consideration the aforesaid submissions,

facts and circumstances of the case let the petitioner, namely, Sk.

Seraj of Cr.Misc. No.36897 of 2011 and petitioners namely, 1.Sk.

Faiyaz @ Faiyaz Ahmad, 2.Sk.Alam @ Alamgir, 3.Sk.Minhaj and

4.Sk. Farhad of Cr.Misc. No. 36915 of 2011 in the event of their

arrest or surrender before the court below within a period of four

weeks from the date of receipt/communication of the order, be

released on bail on furnishing bail bonds of Rs.5,000/- (five

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

satisfaction of learned Sub.Divisional Judicial Magistrate, Bettiah,

West Champaran in connection with Tr. No.2059 of 2011 arising

out of Complaint Case No. 3265C of 2010 subject to the conditions

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

Procedure.

Md.S.                             ( Ashwani Kumar Singh, J.)