High Court Patna High Court - Orders

Md.Aslam @ Usman &Amp; Anr vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Md.Aslam @ Usman &Amp; Anr vs State Of Bihar on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.32997 of 2010
                      1. MD.ASLAM @ USMAN
                      2. SAJJAD
                         BOTH S/O LATE JAKIRUDDIN
                                 Versus
                         STATE OF BIHAR
                                -----------

2. 01.10.2010 Heard learned Counsel for the petitioners

and the State.

The petitioners seek bail in a case

instituted for the offence under Sections 498 (A),

304 (B)/34 of the Indian Penal Code.

Considering that the petitioners are

brother-in-law of the deceased and there is no overt

act alleged against them, let the petitioners above

named, be released on bail on furnishing bail bond

of Rs. 5,000/-(Five thousand) each 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, Bhagalpur in

connection with Sanhaula P.S. Case No. 63/2009,

subject to the conditions, (i) That one of the bailor

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 undertake to
2

furnish information to the Court about any change

in address of the petitioners. (ii) 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 ground of misuse, (iii) That the petitioners

will be well represented on each date if they fail to

do so on two consecutive dates, their bail will be

liable to be cancelled.

Fahad.                             ( Anjana Prakash, J. )