High Court Patna High Court - Orders

Sada Daj @ Saddaj @ Saddam Hussain vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Sada Daj @ Saddaj @ Saddam Hussain vs The State Of Bihar on 19 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.25132 of 2011
              Sada Daj @ Saddaj @ Saddam Hussain son of Abbas Alam
                                     Versus
                                The State Of Bihar
                                    -----------

3/ 19.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 307 of the Indian Penal Code.

Considering that independent witnesses have said that

injured had disclosed to them that she had been burnt on account of

falling of Dibari on her, 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 below to the satisfaction of the Chief Judicial

Magistrate, Saran, Chapra, in connection with Marhaura P.S. Case

No.50 of 2011, subject to the 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. The

bailors will undertake to furnish information to the court about any

change in the address of the petitioner, (ii) That the bailors shall also

state on affidavit that they 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 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
2

dates and delays the trial in any manner, his bail will be liable to be

cancelled for reasons of misuse, and (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.

JA/-                                            (Anjana Prakash,J.)