High Court Patna High Court - Orders

Md.Mahmood Alam vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Md.Mahmood Alam vs State Of Bihar on 25 August, 2010
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.17228 of 2010
    MD.MAHMOOD ALAM, Son of Late Md. Kasim, Resident of village -
           Basauli, P.S. Ghanshyampur, District Darbhanga
                                                          ...... Petitioner
                                           Versus
                          STATE OF BIHAR ... Opposite Party
                                         -----------

For the petitioner : Mr. Abhimanyu Sharma, Advocate
For the State : Mr. R.N.Jha, A.P.P.

—-

6 25.08.2010 Heard learned counsel for the petitioner and the

learned A.P.P. for the State.

The petitioner seeks bail in a case registered for

offences punishable under Sections 420, 467, 468, 471

and 472 of the Indian Penal Code.

Petitioner’s prayer for bail has earlier been

rejected by this Court on 24.11.2009 passed in Cr. Misc.

No. 34481 of 2009, a copy of which has been appended

as Annexure 1. However, liberty was granted to the

petitioner to renew his prayer for bail after expiry of six

months.

Learned counsel for the petitioner submits that

though the petitioner was enlarged on provisional bail,

however now the petitioner has completed more than

six months in custody. It is submitted that allegation

was made against the petitioner of forging signature of
2

Block Development Officer but the signature is yet to

be verified by an expert.

In the facts and the circumstances of the case,

the above named petitioner is directed to be released on

bail on his furnishing bail bond of Rs.10,000/-(Rupees

Ten Thousand) with two sureties of the like amount each

to the satisfaction of the Additional Chief Judicial

Magistrate, Rosera at Samastipur in connection with

Hassanpur P.S. Case No. 20 of 2007, with a further

condition that one of the bailors of the petitioner must be

a close relative or family member of the petitioner, who

shall file affidavit before the concerned court giving

complete genealogy to show his or her relationship with

the petitioner.

Further, the petitioner shall remain present on

each and every date during the course of trial. If the

petitioner fails to remain present on two consecutive

dates without any reasonable explanation then the court

concerned would be at liberty to take steps for

cancellation of bail bonds of the petitioner.

Spd/-                           ( Dr. Ravi Ranjan, J.)