High Court Patna High Court - Orders

Md. Shakil vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Md. Shakil vs The State Of Bihar on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27781 of 2011
                                 Md. Shakil, son of Md. Esrail
                                             Versus
                                     The State Of Bihar
                                           -----------

2. 24.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 302, 376(2/34) of the Indian Penal

Code.

The petitioner was refused bail by an order dated

25.10.2010 passed in Cr. Misc. 23833 of 2010.

The petitioner has been renewed on the ground

that the charges have been framed and other co-accused

persons similarly placed has been released on bail and the

petitioner has fair antecedents.

Considering the same, let the petitioner above

named, who is in custody since 7.2.2010, 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 Additional

Sessions Judge II, Begusarai, in connection with Cheria

Bariarpur P.S. Case No. 7 of 2010 arising out of Sessions Trial

No. 965 of 2010 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
2

the petitioner. The bailor 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 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 the ground of misuse.

(iv)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.

If the Trial Court finds that any of the accused

persons are tampering with the prosecution evidence,

immediate step shall be taken for cancellation of their bail

( Anjana Prakash, J.)
S.Ali