High Court Patna High Court - Orders

Jamshed Alam @ Jamshed Ansari vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Jamshed Alam @ Jamshed Ansari vs State Of Bihar on 26 November, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.25045 of 2010
              JAMSHED ALAM @ JAMSHED ANSARI @ Md. Jamshed
      S/0- RAHMAN MIAN, R/O VILLAGE- NAWADAH, P.S. HALSI, DISTRICT-
                       LAKHISARAI.... ...... PETITIONER
                                     Versus
                              STATE OF BIHAR
                                    -----------

03 26.11.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, petitioner is brother-in-law of the deceased and

he is the most junior member of his family.

The contention of learned counsel for the petitioner is that

the petitioner was aged about ten years at the time of alleged occurrence

and the aforesaid fact has been pleaded at Paragraph 6 of this criminal

miscellaneous case. He further points out that father-in-law of the

deceased has already been acquitted by the court below itself.

Considering the aforesaid submissions, particularly, this

aspect of the matter that petitioner is the most junior member of his

family, I think it proper to extend the privilege of anticipatory bail to

petitioner.

Accordingly, petitioner, namely, Jamshed Alam @ Jamshed

Ansari @ Md. Jamshed, in the event of his arrest/surrender within thirty

days from the date of communication of this order to the concerned

court in connection with Halsi P.S. Case No. 15 of 2009, shall be

released on bail on furnishing bail bond of Rs. 10,000/- with two

sureties of the like amount each to the satisfaction of C.J.M, Lakhisarai

subject to condition as laid down under Section 438(2) of the Cr.P.C.

Shahzad                                             ( Hemant Kumar Srivastava, J.)