IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37679 of 2010
MD.HIYAD S/O LATE MD. SAHADAT
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 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 363, 366, 366 A/34 of
the Indian Penal Code and later on added Section 376
of I.P.C.
It has been submitted that from the facts of
the case it appears to be a case of consent between
the parties.
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 Chief
Judicial Magistrate, Katihar in connection with Pranpur
P.S. Case No. 18/2010, subject to the conditions, (i)
That one of the bailor 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
2
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
thereafter the court below will be at liberty to initiate
the proceeding for cancellation of bail on 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 if he
fails to do so on two consecutive dates, his bail will be
liable to be cancelled.
Fahad. ( Anjana Prakash, J. )