High Court Patna High Court - Orders

Mozamil Hussain @ Sheikh Mozamil vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Mozamil Hussain @ Sheikh Mozamil vs The State Of Bihar on 13 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.29664 of 2011
                   Mozamil Hussain @ Sheikh Mozamil son of Rasool Mian
                                              Versus
                                      The State Of Bihar
                                            -----------

2. 13.9.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Section 302/34 of the Indian Penal Code.

Considering that in the First Information Report the

only allegation against the petitioner is of having got the crime

committed but there is no cogent material in support of the

same, let the petitioner, above named, who has fair

antecedents, 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 Additional District and

Sessions Judge, Siwan in connection with Barharia (G.B.

Near) P.S. Case No.205 of 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 Court about any change in 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
-2-

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, (iv) 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, (v)

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.

Narendra/                        ( Anjana Prakash, J. )