High Court Patna High Court - Orders

Md.Sanullah @ Sanno vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Md.Sanullah @ Sanno vs State Of Bihar on 12 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.22232 of 2010
            MD.SANULLAH @ SANNO, S/o Late Jameluddin.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 12.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Section 395 of the Indian

Penal Code.

It has been submitted that for misuse of

privilege of bail for a period of about ten years the

petitioner has remained in custody since 30.01.2009

and undertakes to be personally present on each

date.

In view of such, 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

Sessions Judge, F.T.C.-V, Bhagalpur in connection

with S.Tr. No. 429 of 1994 arising out of Nathnagar

(Sarder) P.S. Case No. 250 of 1993 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 also undertake to

inform the Court if there is 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 proceeding for cancellation of bail on the ground

of misuse. (iii) That the petitioner will be personally

present on each date and if he fails to do so on two

consecutive dates, his bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-