High Court Patna High Court - Orders

Asghar Imam & Ors. vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Asghar Imam & Ors. vs The State Of Bihar on 25 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.12650 of 2011
               1. Asghar Imam, Son of Ali Imam
               2. Perwez Alam @ Guddu, Son of Ali Imam
               3. Irfan Rasheed, Son of Nasrullah
               4. Mashhoor Mian @ Mashhoor Alam, Son of Maqsood Alam
               5. Mamoon Rasheed @ Md. Mamoon Rashid, Son of Haroon
                    Rasheed
               6. Sohail Mian @ Sohail Ahmad, Son of Sikandra Mian
               7. Munna Mian, Son of Nazir Mian
               8. Azam Mian @ Imam Azam, Son of Jalal Mian
               9. Numan Rasheed @ Noman Rasheed @ Imam Rasheed, Son of
                    Haroon Rasheed
               10. Noor Afzal @ Guddu, Son of Rasool Miyan
               All residents of village - Dharm Parsa, P.S. Manjhagarh, Distt.
               Gopalganj.
               11. Daroga Pandit, Son of Nathuni Pandit, r/o village Ahirwalia, P.S.
               Manjhagarh, Distt. Gopalganj.
                                                              -------- Petitioners.
                                                 Versus
                The State Of Bihar                              ---Opposite Party.
                                               -----------

4. 25.7.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek anticipatory bail in a case

instituted for the offence under Sections 147, 148, 149, 225,

323, 307, 353, 504 and 188 of the Indian Penal Code.

It has been submitted that for the same cause of

action, two cases have been instituted, one of either side and

in the nature of allegation, it would be unfair to put the

petitioners behind the Bars especially when they have no

criminal antecedents.

Considering the same, let the petitioners in the

event of surrender, named above, within four weeks from the

date of receipt of this order, in connection with Manjhagarh

P.S. Case No. 199 of 2010, shall be released on anticipatory
2

bail on furnishing bail bond of Rs. 5,000/- (Five thousand)each

with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Gopalganj, subject to conditions as

laid down under Section 438(2) Cr. P.C., and (i) That one of the

bailors will be a close relative of the petitioners, who will give an

affidavit giving genealogy as to how he is related with the

petitioners. The bailor will undertake to furnish information to

the court about any change in the address of the petitioners. (ii)

That the affidavit shall clearly state that the petitioners are not

accused in any other case and, if they are, they shall not be

released on bail. (iii) That the bailor shall also state on affidavit

that he will inform the court concerned if the petitioners are

implicated in any other case of similar nature after their release

in the present case and thereafter the court below will be at

liberty to initiate the proceeding for cancellation of bail on the

ground of misuse. (iv) That the petitioners will give an

undertaking that they will receive the police papers on the given

date and be present on date fixed for charge and if they fail to

do so on two given dates and delay the trial in any manner,

their bail will be liable to be cancelled for reasons of misuse.

(v)That the petitioners will be well represented on each date

and if they fail to do so on two consecutive dates, their bail will

be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali
3