High Court Patna High Court - Orders

Md. Mashahar Alam @ Tariq vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Md. Mashahar Alam @ Tariq vs State Of Bihar on 31 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.29358 of 2010
                 MD. MASHAHAR ALAM @ TARIQ
                    S/O MD. MANZAR ALAM
                             Versus
                       STATE OF BIHAR
                            -----------

2. 31.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 498 (A), 323, 307/34

of the Indian Penal Code.

Considering that the petitioner is in custody

since 11.6.2010, 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 to be fixed by the

court concerned to the satisfaction of Additional

Chief Judicial Magistrate, Patna City, District- Patna

in connection with Alamganj P.S. Case No.

138/2007, subject to the conditions, (i) That one of

the bailor will be a close relative of the petitioner who

will give an affidavit giving genealogy as to how he is

related with the petitioner. The bailor will undertake

to furnish information to the Court about any change

in address of the petitioner. (ii) The petitioner
2

volunteers to deposit Rs. 800/- (Eight Hundred

Rupees) per month in the court below firstly within

15 days of release from jail custody and subsequently

by 15th every month which the wife of the petitioner

will be at liberty to withdraw without prejudice the

right of the parties. The court below shall inform the

wife of the petitioner about the present order.

Fahad.                           ( Anjana Prakash, J. )