High Court Patna High Court - Orders

Md.Arman @ Md.Taufique vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Md.Arman @ Md.Taufique vs State Of Bihar on 28 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.36600 of 2010
             MD.ARMAN @ MD.TAUFIQUE, son of Nasruddin
                                Versus
                         STATE OF BIHAR
                               -----------

2/- 28.10.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence 399/402 of the Indian Penal Code and 25 (1-

B) A, 26/35 of the Arms Act.

Considering that the petitioner is in jail custody

since 26.06.2010 for recovery of one country made pistol

and has fair antecedent, 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, Patna

in Budha Colony P.S. Case No. 109 of 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 and

the other bailor shall be father of 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.

( Anjana Prakash, J. )
Ashwini/-