High Court Patna High Court - Orders

Md. Akbar @ Mantu @ Mantu Mian @ … vs State Of Bihar on 7 February, 2011

Patna High Court – Orders
Md. Akbar @ Mantu @ Mantu Mian @ … vs State Of Bihar on 7 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.1197 of 2008
               MD. AKBAR @ MANTU @ MANTU MIAN @ ASGAR
               SON OF ASHRAF ALI, RESIDENT OF MOHALLA- KHAN MIRJA,
               P.S. SULTANGANJ, DISTRICT - PATNA...APPELLANT
                            Versus
               STATE OF BIHAR........................................RESPONDENT
                            -----------

5 7-2-2011 Heard learned counsel for the appellant and learned

counsel for the State in respect of I.A. No. 183 of 2011

through which the appellant has renewed his prayer for bail.

Learned Senior Counsel submitted that the

marriage of niece of the appellant is scheduled to take place

on 25th February, 2011 and her father is not keeping good

health and hence the appellant deserves to be released on bail

on that ground also.

Learned counsel for the State submitted that the

prayer of the appellant for bail has been rejected twice and

the last rejection was recently on 2-8-2010 after noticing the

fact that appellant is the assailant of the deceased.

Considering all the facts and circumstances the

prayer of the appellant for bail is again rejected for the

present on merits.

However, considering the prayer for provisional

bail on the ground of marriage and on the ground that girl’s
2

father is not keeping well and is not in a position to arrange

marriage, let appellant Md. Akbar @ Mantu @ Mantu Miyan

@ Asgar be enlarged on bail for a period of two weeks from

the date of his release on furnishing bail bond of Rs.25,000/-

with two sureties of the like amount each to the satisfaction of

the learned Additional Sessions Judge, Fast Track Court

No.1, Patna in connection with Sessions Trial No. 638 of

2007/116 of 2007. One of the bailors must be a government

servant or a public servant and the other should be a close

family relation. An affidavit showing surrender of the

appellant after expiry of the bail period should be filed in this

Court and the case should be listed under the heading to be

mentioned on filing of such affidavit or after six weeks

( Shiva Kirti Singh, J.)

( Gopal Prasad, J)

Naresh