High Court Patna High Court - Orders

Tahir Mian @ Md. Tahir vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Tahir Mian @ Md. Tahir vs The State Of Bihar on 13 October, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.32984 of 2011
                             Tahir Mian @ Md. Tahir son of Mahmood Mian
                                                   Versus
                                           The State Of Bihar
                                                 -----------

2. 13.10.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 457, 380 and 511 of the Indian Penal

Code.

Considering that the petitioner is in custody since

21.6.2011 and now the petitioner’s father undertakes his

responsibility, let the petitioner above named, who has fair

antecedents, 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 S.D.J.M., Sikrahna at

Motihari in connection with Pakridayal P.S. Case No.59 of

2011, subject to the conditions (i) That one of the bailors shall

be the father of the petitioner and the other bailor will be a

close relative of the petitioner who will give an affidavit giving

genealogy as to how he is related with the petitioner. The

bailor will undertake to furnish information to the Court about

any change in address of the petitioner. (ii) That the affidavit

shall clearly state that the petitioner is not an accused in any

other case and if he is he shall not be released on bail, (iii)

That the bailor shall also state on affidavit that he will inform
-2-

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, (iv)

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, (v) 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.

Counsel for the petitioner submits that the petitioner

has been repeatedly implicated in cases on account of the

hostile attitude of the police and wishes to regain his self

esteem, for this reason the petitioner volunteers to report to

the Imam of local Masjid, Motihari within 15 days of his

release with a copy of this order. The Imam is requested to

evolve the petitioner on fruitful activities for the next six

months and in case the petitioner’s conduct is in any way

found not satisfactory, a report will be made to the court

concerned, who will proceed for cancellation of bail after

calling for a report about the petitioner’s conduct.

Narendra/                        ( Anjana Prakash, J. )