IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19580 of 2011
Aftab Alam @ Md. Nasir @ Md. Aftab Alam, Son of Md. Bashir, Resident
of Village Birpur, P.S. Simri, District Darbhanga.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
-----------
03/- 24/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest, in connection with
Simri P.S. Case No. 118 of 2010, G.R. No. 2555 of 2010 for the
offences punishable under Sections 467, 468 and 471 of the Code of
Criminal Procedure, is one of the two named accused in this with
allegation of realizing Rs. 70,000/- in the garb of providing passport
and visa etc. for Arab countries.
Submission is that under similarly situated
circumstance, co-accused Nawab Ansari @ Nawab Akhtar has already
been granted the privilege by a Bench of the this Court vide order
dated 26.04.201 passed in Cr. Misc. No. 2748 of 2011.
Considering the facts and circumstances of the case, on
the event of deposit of Rs. 35,000/ with the court, subject to result of
the case, in the event of his arrest/surrender before the court below
within four weeks, let the above named petitioner be enlarged on bail
on furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Darbhanga, in connection with Simri P.S. Case No. 118 of
2010, G.R. No. 2555 of 2010, subject to condition laid down under
Section 438(2) of the Criminal Procedure Code with additional
2
condition to remain physically present before the court below on each
and every date at least for three years or till disposal of the case,
whichever is earlier, in case of failure on two consecutive dates,
without giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)