IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33100 of 2010
PRAVEZ ANSARI
Versus
THE STATE OF BIHAR
-----------
05. 22.12.2010 Heard both sides.
The petitioner has renewed his prayer for bail in a
case instituted under section 392 IPC in view of liberty so granted
to him by order dated 21.08.2009 passed on his earlier bail
application being Cr.Misc. No. 27717 of 2009 (Annexure-1).
While rejecting his prayer, the petitioner was granted liberty to
renew after one year if the trial in the meanwhile is not taken up.
Learned counsel for the petitioner has filed a
supplementary affidavit enclosing therewith the order-sheet of
the trial court wherefrom it appears that only on 05.10.2010
charges have been framed and thereafter the matter is pending for
production of witnesses. It is submitted that not a single witness
thereafter has turned up. The petitioner seems to be in custody
since 24.01.2009.
In the facts and circumstances of the case, petitioner
abovenamed is directed to be released on bail on furnishing bail
bond of Rs.10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of Mr. Santosh Kumar learned
Judicial Magistrate 1st class, Masaurhi, Patna n connection with
Masaurhi P.S.Case No.173/2003 subject to the condition that one
of the bailors shall be his own/close family member. He shall
appear on the date fixed at the trial. In case of default in such
2
appearance on two consecutive dates, the trial court shall cancel
his bail bonds and secure his arrest in accordance with law.
( Kishore K. Mandal )
hr