IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30829 of 2010
MD.TARIQUE, S/o Md. Wasim.
Versus
THE STATE OF BIHAR
-----------
02. 13.09.2010 Heard learned counsel for the petitioner,
informant and the State.
The petitioner seeks bail in a case instituted for
the offences under Sections 341, 323 and 307/34 of the
Indian Penal Code and later on Section 302 of the Indian
Penal Code was added.
Considering that the occurrence took place in
the midst of an altercation and the deceased died on
account of septicaemia, 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 as fixed by the Court to the
satisfaction of 1st Additional Sessions Judge, Purnea in
connection with S.Tr. No. 131 of 2010 arising out of K.
Nagar (Maranga) P.S. Case No. 240 of 2009 subject to the
following 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 bailor will also undertake to inform the
Court if there is 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
2
he shall not be released on bail. (iii) 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.
In case the petitioner is found to be tampering
with the evidence immediate steps shall be taken by the
Trial Court to initiate a proceeding for cancellation of bail.
(Anjana Prakash, J.)
Vikash/-