IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9135 of 2011
Md. Kuraish @ Daud Kuraishi
Versus
THE STATE OF BIHAR
----------
2. 16.03.2011 Petitioner has renewed his prayer for bail in a
case registered under sections 147, 148, 149, 302 and
201 of the Indian Penal Code.
It is alleged against 20 persons to have assaulted
the victim and petitioner was one of them.
It is submitted by learned counsel for the
petitioner that other co-accused persons have been
granted bail. Earlier the bail of the petitioner was rejected
on the basis that he was absconding for 13 years.
Considering the aforesaid facts and
circumstances of the case, let the petitioner namely Md.
Kuraish @ Daud Kuraishi be directed to be released on
bail on furnishing bail bond of Rs. 10,000/- with two
sureties of the like amount each to the satisfaction of the
Additional District & Sessions Judge-IV, Bettiah, West
Champaran in connection with Sessions Trial No. 107 of
1998 arising out of Sikta P.S.Case No. 63 of 1997.
Let learned court below positively cancel the bail
bond of the petitioner, if the petitioner fails to appear on
two consecutive dates.
Shageer (Dinesh Kumar Singh, J.)