High Court Patna High Court - Orders

Afsar Babu @ Rajan vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Afsar Babu @ Rajan vs State Of Bihar on 1 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12585 of 2010
                 AFSAR BABU @ RAJAN, son of Md. Jiyaul Hasan, resident of
                 Village/Mohalla - Gaighat Babhan Tola (Alamganj Chowki), Police
                 Station - Alamganj, District-Patna.
                                                           ____ Petitioner
                                                  Versus
                 STATE OF BIHAR                           _____Opposite party
                                              -----------

04. 1/9/2010 Prayer for bail of the petitioner was earlier rejected by this

Court. A fresh application has been filed now in view of the certain

developments that some other co-accused persons have been granted

bail on certain conditions by the High Court.

Counsel for the petitioner submits that father of the

petitioner undertakes fullest responsibility for the future conduct and

behaviour of the petitioner and that he shall not continue with his ways

and means of indulging in the crime after he is enlarged on bail.

Taking the above into consideration let the petitioner Afsar

Babu alias Rajan be enlarged on bail on furnishing bail bond of

Rs.15,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Patna in Kankarbagh P S Case No.225

of 2009. One of the sureties will be executed by the father of the

petitioner on due identification by the court below and the other by a

close relation, who shall file an affidavit stating the relationship with

due evidence in this regard. It is further recorded that the petitioner will

also be bound down by the following conditions:

(i) That the bailor will undertake to furnish information

to the court below about any change in address of the petitioner. (ii)

That the affidavit shall clearly state that the petitioner is not an
2

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 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 the 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 the 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 and if he fails to do so on two consecutive

dates, his bail will be liable to be cancelled.

rkp                              ( Ajay Kumar Tripathi, J.)