IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37335 of 2010
MD.TANNU @ TANVEER S/O WAHAB KHAN
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 Heard learned Counsel for the
petitioner and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 302/34
of the Indian Penal Code and 27 of the Arms Act.
Considering that the petitioner is
merely a member of mob whereas the specific
overt act has been alleged on one Md. Sakib, 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, Nalanda at Biharsharif in
connection with Laheri P.S. Case No. 68/2010,
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. The bailor
will undertake to furnish information to the
2
Court about any change in address of the
petitioner. (ii) 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, (iii) 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, (iv) 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.
The fact that there is only one other
case pending against the petitioner shall be
verified by the Magistrate before releasing the
petitioner on bail.
Fahad. ( Anjana Prakash, J. )