IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20671 of 2010
1.
MANZAR ALAM SON OF LATE S.M. TAHIR
2. MANJABIN WIFE OF MANZAR ALAM
Versus
STATE OF BIHAR
2. 17.6.2010 Heard learned counsel for the petitioners, the State
and the informant.
The petitioners seek bail in a case instituted for the
offence under sections 498A, 323 and 307/34 of the Indian
Penal Code.
It has been submitted that initially the petitioners were
granted anticipatory bail by the Sessions Judge, but the
informant file an application for cancellation of bail, which
petition was allowed. As against the cancellation of bail the
petitioners moved before the Hon’ble Supreme court for bail,
but the application was disposed of with an observation that the
petitioners file an application for regular bail within a period of
two weeks, till which time they would not be arrested. In honour
of the direction of the Hon’ble Supreme court the petitioners
appeared before the A.C.J.M., Patna City on 30.4.2010 and
they are in custody since then.
Considering the period of custody as also the
undertaking that the petitioners will fully co-operate in the trial
and not tamper with the prosecution evidence, let the
petitioners, named above, be released on bail on furnishing bail
bonds of Rs. 5,000/- (five thousand) each with two sureties of
the like amount each to the satisfaction of Additional Chief
-2-
Judicial Magistrate, Patna City in Alamganj P.S.case No.138 of
2007, subject to the conditions (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 bailors will undertake to furnish information to the court
about any change in the address of the petitioners, (ii) that the
petitioners will give an undertaking that they will receive the
police papers on the given date and be present on the date
fixed for charge and if they fail to do so on two given dates and
delays the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse and (iii) 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.
Narendra/ ( Anjana Prakash, J. )