High Court Patna High Court - Orders

Md. Tahmid Ansari @ Md. Tahmid vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Md. Tahmid Ansari @ Md. Tahmid vs The State Of Bihar on 21 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21472 of 2011
                            Md. Tahmid Ansari @ Md. Tahmid
                                        Versus
                                   The State Of Bihar
                                       -----------

02/- 21/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this case

relating to some transactions (sale-deeds) and alleged errors occurred

therein. One Complaint Case bearing no. 592 of 2011 is also pending

in this regard.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four

weeks, let the petitioner, namely, Md. Tahmid Ansari @ Md. Tahmid,

be enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Katihar, in connection with

Barsoi P.S. Case No. 61 of 2011, subject to condition laid down under

Section 438 (2) of the Criminal Procedure Code with additional

condition to remain physically present before the court below on each

and every date at least for two years or till disposal of the case,

whichever is earlier, in case of failure on two consecutive dates,

without giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

       Praveen/-                                   ( Akhilesh Chandra, J.)