IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22685 of 2011
Md. Mansoor, S/o Washil.
Versus
The State of Bihar
-----------
02. 27.07.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 461, 379 and 411 of the
Indian Penal Code.
It has been submitted that apart from the
confessional statement of the co-accused there is no other
material against him and the articles were recovered from
the house of Md. Zafir and not the petitioner. The further
submission is that the petitioner has fair antecedents.
Considering the same, let the petitioner, above
named be released on bail on furnishing bail bond of Rs.
5,000/- (Five Thousand) with two sureties of the like
amount each or any other surety as fixed by the Court to
the satisfaction of Chief Judicial Magistrate, Araria in
connection with Forbesganj P.S. Case No. 80 of 2011
subject to the following conditions:- (i) That one of the
bailors will be a close relative of the petitioner who will
give an affidavit giving genealogy as to how he is related
with the petitioner and the other bailor shall be the cousin
brother of the petitioner namely Md. Subhan. The bailor
2
will also undertake to inform the Court if there is any
change in the address of the petitioner. (ii) That the
affidavit shall clearly state that the petitioner is not an
accused in any other case and if he is he shall not be
released on bail. (iii) That the bailor shall also state on
affidavit that he will inform the court concerned if the
petitioner is implicated in any other case of similar nature
after his release in the present case and thereafter the
court below will be at liberty to initiate the proceeding for
cancellation of bail on the ground of misuse. (iv) That the
petitioner will give an undertaking that he will receive the
police papers on the given date and be present on date
fixed for charge and if he fails to do so on two given dates
and delays the trial in any manner, his bail will be liable
to be cancelled for reasons of misuse. (v) That the
petitioner will be well represented on each date and if he
fails to do so on two consecutive dates, his bail will be
liable to be cancelled.
The fact that the petitioner has fair antecedents
will be verified by the Magistrate concerned before
releasing the petitioner on bail.
(Anjana Prakash, J.)
Vikash/-