High Court Patna High Court - Orders

Aftab Alam @ Md. Nasir @ Md. Aftab … vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Aftab Alam @ Md. Nasir @ Md. Aftab … vs The State Of Bihar on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19580 of 2011
           Aftab Alam @ Md. Nasir @ Md. Aftab Alam, Son of Md. Bashir, Resident
           of Village Birpur, P.S. Simri, District Darbhanga.
                                                                      ---------- Petitioner
                                            Versus
           The State Of Bihar.
                                                                  -------- Opposite Party
                                           -----------

03/- 24/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in connection with

Simri P.S. Case No. 118 of 2010, G.R. No. 2555 of 2010 for the

offences punishable under Sections 467, 468 and 471 of the Code of

Criminal Procedure, is one of the two named accused in this with

allegation of realizing Rs. 70,000/- in the garb of providing passport

and visa etc. for Arab countries.

Submission is that under similarly situated

circumstance, co-accused Nawab Ansari @ Nawab Akhtar has already

been granted the privilege by a Bench of the this Court vide order

dated 26.04.201 passed in Cr. Misc. No. 2748 of 2011.

Considering the facts and circumstances of the case, on

the event of deposit of Rs. 35,000/ with the court, subject to result of

the case, in the event of his arrest/surrender before the court below

within four weeks, let the above named petitioner be enlarged on bail

on furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Darbhanga, in connection with Simri P.S. Case No. 118 of

2010, G.R. No. 2555 of 2010, subject to condition laid down under

Section 438(2) of the Criminal Procedure Code with additional
2

condition to remain physically present before the court below on each

and every date at least for three years or till disposal of the case,

whichever is earlier, in case of failure on two consecutive dates,

without giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

Praveen/-                             ( Akhilesh Chandra, J.)