High Court Patna High Court - Orders

Md. Aghnu @ Ismail vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Md. Aghnu @ Ismail vs The State Of Bihar on 29 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19163 of 2011
                                     MD. AGHNU @ ISMAIL
                                               Versus
                                       The State Of Bihar
                                             -----------

2 29.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

The petitioner, being father-in-law of the

complainant, is languishing in jail custody since 02.02.2011.

The contents of Complaint Petition do not disclose any

specific allegation against the petitioner and it appears to

me that learned Additional Sessions Judge has rejected the

prayer of the petitioner only on the ground that the

Complaint Case was filed in the year, 2004 whereas, the

petitioner could be remanded in the case in the year, 2011.

Apart from the aforesaid fact, it appears that, earlier father of

the complainant had filed Complaint Case in the year, 1994

and in the aforesaid Complaint Case, the petitioner as well

as some other accused were convicted.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, the

petitioner, namely, Md. Aghnu @ Ismail be released on bail

on furnishing bail bond of Rs 10,000/- (ten thousand) with

two sureties of the like amount each in connection with

Complaint Case No. 1300 of 2004 to the satisfaction of Smt.

Sulekha Jha, J.M. Ist class, Bhagalpur.

AKV/-                                      (Hemant Kumar Srivastava,J.)