IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28232 of 2010
GUDDU QURAISHI S/O LATE TAZAMMUL QURAISHI
Versus
THE STATE OF BIHAR
-----------
4. 27.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 147, 148, 149, 323,
324, 307of the Indian Penal Code, 27 of the Arms Act
and 3/4 Explosive substance Act.
Considering that the petitioner is in custody
since 8.10.2009 and there is only one other case
pending against him, 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, Rohtas at Sasaram in connection
with Sasaram Town P.S. Case No. 125/09, 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 and the other bailor shall be the mother of
the petitioner. The bailor will undertake to furnish
2
information to the 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. )