High Court Patna High Court - Orders

Nasim Quraishi @ Md.Nasim … vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Nasim Quraishi @ Md.Nasim … vs State Of Bihar on 7 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.31156 of 2010
1. Nasim Quraishi @ Md.Nasim Quraishi, S/o Karim Quraishi.
2. Shahnawaz Quraishi @ Md. Shahnwaz Quraishi, son of Sohrai
   Quraishi.
   Both R/o Mohalla Shahjalalpir, P.O. + P.S. Sasaram Town,
   District Rohtas.
                                                -------- Petitioners
                                Versus
State of Bihar                                    ------ Opp. Party
                             -----------

2 07.10.2010 Having heard learned counsel for the

petitioners and counsel for the State as also

taking into account that this Court in fact

had also granted bail to the petitioners by

order dated 8.9.2009 in Cr. Misc. No. 31553

of 2009 subject to their having no criminal

antecedent and that the petitioners could not

be released on bail as they had criminal

antecedent, whereafter, their renewed prayer

for bail was rejected by this Court by order

dated 30.4.2010 in Cr. Misc. No. 10410 of

2010, this Court, taking into account the

period of custody of being more than one and

half years (since 30.3.2009), would direct

for release of the petitioners, namely, Nasim

Quraishi @ Md. Nasim Quraishi and Shahnawaz

Quraishi @ Md. Shahnwaz Quraishi on bail on

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

thousand) each with two sureties of the like
2

amount each to the satisfaction of Chief

Judicial Magistrate, Rohtas at Sasaram in

connection with Sasaram(T) P.S. Case No. 139

of 2009 arising out of S.T. No. 266 of 2009,

subject to the following conditions:-

(i) The two bail bonds will be

furnished, one by the Government servant and

the other by a close family relative.

(ii) The petitioners will remain

present in course of trial on each and every

day and his absence even for a single day

would automatically entail the consequences

of cancellation of his bail.

(iii) The petitioners in case are now

made accused in any other criminal case, that

would itself lead to cancellation of their

bail.

                 Subject          to      the    aforementioned

      conditions,        the     prayer    for    bail       of    the

      petitioners is allowed.


Rsh                                     (Mihir Kumar Jha, J.)