High Court Patna High Court - Orders

Kaushar Ali @ Kaushal Ali vs State Of Bihar on 17 March, 2011

Patna High Court – Orders
Kaushar Ali @ Kaushal Ali vs State Of Bihar on 17 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.34090 of 2010
            KAUSHAR ALI @ KAUSHAL ALI, son of Sk. Gaffar,
            resident of village Lal Parsa, P.S. Sikta,
            District West Champaran
                                  Versus
                              STATE OF BIHAR
                               -----------

3. 17.3.2011 Heard counsel for the petitioner

and the counsel for the State.

The prayer for bail of the

petitioner was earlier rejected by an order

dated 18.12.2009 in Cr.Misc.No. 35655/2009

giving him liberty to renew the prayer for

bail after completing his judicial custody

for a period of one year.

Counsel for the petitioner submits

that the petitioner is in custody since

27.8.2009 i.e. for more than 1½ years and

the trial has not yet begun.

From the report that has been

received from the trial court dated

15.12.2010 kept at Flag ‘A’ it appears that

the charges were framed on 12.5.2010 and yet

in the intervening period of more than seven

months not a single witness was examined by

the prosecution.

Considering the aforementioned

aspect and the earlier observations made in

the order rejecting bail of the petitioner,
2

this Court is now inclined to grant bail to

the petitioner. Accordingly, the petitioner,

Kaushar Ali @ Kaushal Ali, is directed to be

released on bail on his furnishing bail bond

of Rs. 10,000/- (Rs. ten thousand) with two

sureties of the like amount each to the

satisfaction of Addl. District Judge,

F.T.C.III, Bettiah (West Champaran) in

S.Tr.No. 11/2010 arising out of Sikta

P.S.Case No. 40.2009, subject to the

following conditions:

(i) The two bail bonds will be

furnished, one by the Government servant and

the other by a close family relative.

(ii) The petitioner will remain

present in course of trial on each and every

day and his absence even for a single day

would automatically entail the consequences

of cancellation of his bail.

(iii) The petitioner in case is now

made accused in any other criminal case,

that would itself lead to cancellation of

his bail.

Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.

(Mihir Kumar Jha,J.)
Surendra/
3