IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20874 of 2010
MD. MANJOOR ALAM, SON OF LATE MD. ISAHAK
Versus
STATE OF BIHAR
-----------
2. 17.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 25(1-b)A and 26 of the Indian
Penal Code.
Considering that the petitioner is in custody since
5.12.2009 for recovery of two country made pistols and two
empty cartridges, 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 Additional Chief Judicial Magistrate,
Hilsa,(Nalanda), in Hilsa P.S. Case No. 442 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 and the other shall be the brother of the petitioner.
The bailors will undertake to furnish information to the court
about any change in the 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
2
proceeding for cancellation of bail on the 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 and if he
fails to do so on two consecutive dates, his bail will be liable
to the cancelled.
( Anjana Prakash, J. )
S.Ali