IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34948 of 2010
RASID ANSARI, SON OF AMIRUDDIN ANSARI
Versus
STATE OF BIHAR
-----------
2. 28.10.2010 Heard learned counsel for the petitioner, learned
counsel for the Informant and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 147, 148, 149, 341, 323, 325, 448, 307
and 302 of the Indian Penal Code.
Considering that the parties are agnates and there is
no specific overt act alleged 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 Chief Judicial Magistrate,
Kaimur at Bhabhua, in Ramgarh P.S. Case No. 61 of 2010
subject to the following conditions: (i)That one of the bailors 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 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
2
thereafter the court below will be at liberty to initiate the
proceeding for cancellation of bail on the 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 and if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali