High Court Patna High Court - Orders

Iftekhar Ansari vs The State Of Bihar on 28 June, 2010

Patna High Court – Orders
Iftekhar Ansari vs The State Of Bihar on 28 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21332 of 2010
                   IFTEKHAR ANSARI S/O SHAH MOHAMMAD ANSARI
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2. 28.6.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 366 A, 448, 379 and 34 of the Indian

Penal Code.

Considering that the victim in her statement

recorded under Section 164 Cr.P.C. stated that she had married

the petitioner out of her own sweet will and therefore, it is not

a case of kidnapping, 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 to the

satisfaction of the learned Chief Judicial Magistrate, Bettiah,

West Champaran, in connection with Nautan (Jagdishpur) P.S.

case no. 51/2010, subject to the conditions (i) 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 misuses, (iii) That the

petitioner will give an undertaking that he will receive the
2

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

and trial in any manner, his bail will be liable to be cancelled

for reasons of misuse.

Fahad.                                 ( Anjana Prakash, J.)