IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3975 of 2011
SAYED NAUSHAD @ SYED NAUSHAD S/O MIR MUSTAFA
Versus
THE STATE OF BIHAR
-----------
2. 20.04.2011 The petitioner was allowed bail by an order
dated 29.6.2010 vide Cr. Misc. No. 10337 of 2010 but
on the understanding that there is no other case
pending against him upon which a report is called for
by the Magistrate.
Since there was only one other case pending
before the Watgange police station, Kolkata, the
petitioner was not released on bail.
It has been submitted that Watgange P.S.
Case No. 177 of 2007 is in fact counter version and on
the very next day the petitioner has lodged a case
which has a counter blast to the said occurrence.
In view of such, 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
Magistrate Ist Class, Ara in connection with Chauri
P.S. Case No. 45/2009, subject to the conditions, (i)
That one of the bailors will be a close relative of the
2
petitioner who will give an affidavit giving genealogy as
to how he is related with the petitioner and the other
bailors shall be the Mama of the petitioner namely
Rashid Akhtar. The bailors will undertake to furnish
information to the Court about any change in address
of the petitioner. (ii) That the bailors shall also state on
affidavit that they 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, (iii) 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, (iv) 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.
Fahad. ( Anjana Prakash, J.)