High Court Patna High Court - Orders

Md.Samullah Ansari vs State Of Bihar on 25 October, 2010

Patna High Court – Orders
Md.Samullah Ansari vs State Of Bihar on 25 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.19577 of 2010
            MD. SAMULLAH ANSARI, S/o Late Rabiullah Ansari.
                                Versus
                         THE STATE OF BIHAR
                               -----------

04. 25.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 420, 467, 468 and 471 of the

Indian Penal Code.

Considering that the petitioner is in custody

since 21.04.2010 and the entire case is based on

documentary evidence, 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, Saran in

connection with Isuapur P.S. Case No. 87 of 1992 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. The bailor 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
2

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.

(Anjana Prakash, J.)
Vikash/-