High Court Patna High Court - Orders

Razi Ahmad & Anr. vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Razi Ahmad & Anr. vs The State Of Bihar on 12 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 26991 of 2011
                         1. Razi Ahmad, S/o Late Fazle Karim.
                        2. Anwari Khatton, W/o Razi Ahamad.
                                         Versus
                                   The State of Bihar
                                     -----------------

02. 12.09.2011 Heard learned counsel for the petitioners,

informant and the State.

The petitioners are apprehending their arrest in a

case registered under Sections 366A, 376 and 372 of the

Indian Penal Code and Section 3(i)(x) of the SC/ST Act.

From the statement of the victim recorded under

Section 164 Cr.P.C. there is no allegation of kidnapping

against the petitioners and only allegation against them is

that they being parents of the main accused attempted to

cover his misdeed.

Considering the same, let the petitioners, above

named be released on anticipatory bail in the event of

arrest or surrender before the learned Court below within

a period of four weeks from the date of receipt of the order

on furnishing bail bond of Rs. 5,000/- (Five Thousand)

with two sureties of the like amount each or any other

surety as fixed by the Court to the satisfaction of

Additional Chief Judicial Magistrate, Benipur (Darbhanga)

in connection with Bahera P.S. Case No. 108 of 2011

(G.R. No. 110/2011) subject to the conditions as laid

down under Section 438(2) of the Code of Criminal
2

Procedure as also subject to the following conditions:- (i)

That one of the bailors will be a close relative of the

petitioners who will give an affidavit giving genealogy as to

how he is related with the petitioners. The bailor will also

undertake to inform the Court if there is any change in

the address of the petitioners. (ii) That the affidavit shall

clearly state that the petitioners are not an accused in any

other case and if they are they shall not be released on

bail. (iii) That the bailor shall also state on affidavit that

he will inform the court concerned if the petitioners are

implicated in any other case of similar nature after their

release in the present case and thereafter the court below

will be at liberty to initiate the proceeding for cancellation

of bail on the ground of misuse. (iv) That the petitioners

will be well represented on each date and if they fail to do

so on two consecutive dates, their bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-