High Court Patna High Court - Orders

Md. Aslam @ Tinku And Anr. vs The State Of Bihar on 20 June, 2011

Patna High Court – Orders
Md. Aslam @ Tinku And Anr. vs The State Of Bihar on 20 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.11058 of 2011
                           MD. ASLAM @ TINKU AND ANR.
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3 20.06.2011 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Earlier prayer for bail of the petitioners, was

rejected vide order dated19.09.2006 passed in Cr. Misc. No.

39170 of 2011 but this second bail petition has been filed on

behalf of the petitioners on the ground of their incarceration

in jail.

Learned counsel appearing for the petitioners

points out that the petitioners are languishing in jail custody

since the year, 2004 but uptill now, no substantial progress

has been made in their trial. A report had been called for

from the trial court and it would appear from the report dated

28.04.2011 that though the charges were framed in the

year, 2008 but uptill now, not a single prosecution witness

has been examined. It would also appear from the above

said report that at present the case is pending for production

of co-accused. It appears to me that there is no likelihood of

conclusion of the trial of the petitioners in the near future.

In the aforesaid circumstances, even if there is

serious allegation against these petitioners, I think it proper

to release them on bail. Accordingly, both the petitioners,

namely, Md. Aslam alias Tinku alias Sheikh Aslam and
2

Sheikh Nasim alias Chhotu are directed to be released on

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

each with two sureties of the like amount each in connection

with Sasaram (T) P.S. Case No. 314 of 2004 to the

satisfaction of 3rd Additional District & Sessions Judge,

Rohtas at Sasaram subject to condition that one of the

sureties must be close relative of the petitioners and shall be

holder of landed property. Furthermore, both the petitioners

shall attend the trial court on each and every date in person

for the period of one year and if they fail to do so without

having any genuine cause, the learned trial court shall be at

liberty to cancel the bail bonds of the petitioners.

AKV/-                           ( Hemant Kumar Srivastava,J.)