IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30550 of 2011
Piru Ansari son of Moh. Musaliddin Ansari
Versus
The State Of Bihar
-----------
2. 16.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 392 of the Indian Penal Code.
It has been submitted that the petitioner’s name
transpired in the confessional statement of the co-accused
and the material that from the looted mobile from a different
sim calls were made on the mobile of the grand mother of the
petitioner.
Considering the materials transpiring against the
petitioner, 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 learned
Judicial Railway Magistrate at Gaya in connection with
Sasaram (Bhabhua) Rail P.S. case No.4 of 2011, subject to
the conditions (i) That one of the bailor shall be the father of
the petitioner and the other 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) That the affidavit shall clearly state that
-2-
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 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 if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )