High Court Patna High Court - Orders

Hussani Gaddi vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Hussani Gaddi vs The State Of Bihar on 25 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.21562 of 2011
                   Hussani Gaddi, S/o Jamadar Gaddi, resident of village-Tirhutia Tola,
                              P.S.-Chanpatia, District-West Champaran
                                                  Versus
                                           The State Of Bihar
                                     ----------------------------------

03. 25.10.2011 Heard learned counsel appearing on behalf of the

petitioner and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Bettiah

Town P.S. Case No. 465 of 2010 for offence punishable under

Sections 302/120B/34 of the Indian Penal Code.

Learned counsel for the petitioner, with reference to the

allegation as set out in the F.I.R., submits that the petitioner is not

named in the F.I.R. rather his name has transpired by reason of a

confessional statement of a co-accused as being a party to the

conspiracy. It is submitted that save and except of being a party to

the conspiracy no other allegations of assault or any overt act has

been attributed to the petitioner.

Having heard learned counsel for the petitioner and

considering the circumstances set forth, let the petitioner Hussani

Gaddi be released on bail on furnishing bail bond of Rs. 10,000/-

(rupees ten thousand) with two sureties of the like amount each to

the satisfaction of the learned Chief Judicial Magistrate, Bettiah,

West Champaran in connection with Bettiah Town P.S. Case No.

465 of 2010, subject to the following conditions:

(1) The father/uncle of the petitioner shall stand as one

of the bailor before the court below and who shall be under a duty to
2

inform the court below in case this petitioner after his release in the

present case is found involved or is made accused in any further

case of similar nature and whereupon the court below shall cancel

the bail bond of the petitioner and take him into custody.

(2) The petitioner would ensure his representation

before the court below on each and every date fixed in the case and

the failure on the part of the petitioner to ensure his representation

on two consecutive dates fixed without reasonable explanation to

the satisfaction of the court concerned shall entitle the court below

to cancel his bail bond and to take him into custody.

(Jyoti Saran, J.)
S.Sb/-