High Court Patna High Court - Orders

Sk.Sahabuddin vs The State Of Bihar on 18 August, 2010

Patna High Court – Orders
Sk.Sahabuddin vs The State Of Bihar on 18 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.17598 of 2010
                      SK.SAHABUDDIN, son of Late Sk. Rajak
                                      Versus
                             THE STATE OF BIHAR
                                     -----------

3/ 18.8.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 3767, 354, 341, 323 and 504 of the Indian

Penal Code.

Considering that the petitioner is in custody since

21.7.2009 as also the relationship between the parties, 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

to the satisfaction of the Additional Sessions Judge-cum- Fast Track

Court No. IV, Bettiah, in connection with S. Tr. No.560 of 2009

arising out of Mainatand P.S. case no.23 of 2007, subject to the

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 bailors 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 bailors shall also state on affidavit that

they 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 the ground of misuse, (iv) That
-2-

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.

JA/-                                             (Anjana Prakash, J.)