High Court Patna High Court - Orders

Sayed Naushad @ Syed Naushad vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Sayed Naushad @ Syed Naushad vs The State Of Bihar on 20 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.3975 of 2011
          SAYED NAUSHAD @ SYED NAUSHAD S/O MIR MUSTAFA
                                 Versus
                         THE STATE OF BIHAR
                                -----------

2. 20.04.2011 The petitioner was allowed bail by an order

dated 29.6.2010 vide Cr. Misc. No. 10337 of 2010 but

on the understanding that there is no other case

pending against him upon which a report is called for

by the Magistrate.

Since there was only one other case pending

before the Watgange police station, Kolkata, the

petitioner was not released on bail.

It has been submitted that Watgange P.S.

Case No. 177 of 2007 is in fact counter version and on

the very next day the petitioner has lodged a case

which has a counter blast to the said occurrence.

In view of such, let the petitioner above

named, be released on bail on furnishing bail bond of

Rs. 5,000/-(Five thousand) with two sureties of the

like amount each or any other surety to be fixed by the

court concerned to the satisfaction of learned Judicial

Magistrate Ist Class, Ara in connection with Chauri

P.S. Case No. 45/2009, subject to the conditions, (i)

That one of the bailors will be a close relative of the
2

petitioner who will give an affidavit giving genealogy as

to how he is related with the petitioner and the other

bailors shall be the Mama of the petitioner namely

Rashid Akhtar. The bailors will undertake to furnish

information to the Court about any change in address

of the petitioner. (ii) That the bailors shall also state on

affidavit that they will inform the court concerned if

the petitioner is implicated in any other case of similar

nature after his release in the present case and

thereafter the court below will be at liberty to initiate

the proceeding for cancellation of bail on ground of

misuse, (iii) That the petitioner will give an

undertaking that he will receive the police papers on

the given date and be present on date fixed for charge

and if he fails to do so on two given dates and delays

the trial in any manner, his bail will be liable to be

cancelled for reasons of misuse, (iv) That the petitioner

will be well represented on each date if he fails to do so

on two consecutive dates, his bail will be liable to be

cancelled.

Fahad.                                     ( Anjana Prakash, J.)