High Court Patna High Court - Orders

Md. Israil vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Md. Israil vs The State Of Bihar on 12 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29674 of 2011
                               Md. Israil, son of Sabebjan Miyan
                                               Versus
                                     The State Of Bihar
                                             -----------

2. 12.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 341, 323, 324, 307 and 379/34 of

the Indian Penal Code.

Considering that the occurrence took place on

account of land dispute and the petitioner has fair antecedents,

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, Jamui, in connection with Sono (Charkapather) P.S.

Case No. 72 of 2011 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 the 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
2

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 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