IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41441 of 2010
NAZIR ANSARI , SON OF LATE HANIF ANSARI, R/O VILLAGE-
BAROKHAR, P.S. HASPURA, DISTT-
AURANGABAD...............................................PETITIONER
Versus
STATE OF BIHAR.......................................... OPP. PARTY
With
Cr.Misc. No.39207 of 2010
QAYUM ANSARI, SON OF RAHMAN MIAYAN ( MOHRU), R/O
VILLAGE- BAGEKHER, P.S. HUSPURA, DISTRICT-
AURANGABAD........................................ PETITIONER
Versus
STATE OF BIHAR..................................... OPP. PARTY
-----------
2 26-3-2011 Heard learned counsel for the petitioners and
learned counsel for the State in both the applications which
arise out of same criminal case under section 304 (B) and
201/34 of the I.P.C.
Considering the prosecution case and the
relationship of the petitioner Qayum Ansari ( Cr.Misc. No.
39207/2010) with the husband of the victim lady, the prayer
for anticipatory bail of Qayum
Ansari, who is father-in-law of the victim lady is rejected.
This order shall not prejudice the case of petitioner, Qayum
ansari, if he surrenders and seeks regular bail.
The other petitioner Nazir Ansari ( Cr.Misc. No.
2
41441/ 2010) is described in the F.I.R. as ” Fuffa” of the
husband of the victim lady. Considering the submission that
he cannot have any interest in demand of dowry and torturing
of the victim lady, his prayer for anticipatory bail is allowed.
In the event of arrest or surrender within six weeks, petitioner
Nazir Ansari shall be enlarged on bail on furnishing bail bond
of Rs.10,000/- with two sureties of the like amount each to
the satisfaction of the trial court i.e. the court of the S.D.J.M.
Daud Nagar in connection with Haspura P.S.Case No. 17/10,
subject to the conditions laid down under sections 438(2)
Cr.P.C.
Naresh ( Shiva Kirti Singh, J.)