High Court Patna High Court - Orders

Md. Rustam vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Md. Rustam vs The State Of Bihar on 14 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.15892 of 2011
                            Md. Rustam son of Md. Sohrab
                                       Versus
                                 The State Of Bihar
                                      -----------

3/ 14.10.2011 Heard learned counsel for the petitioner and the State.

The petitioner was refused bail by order dated

28.09.2010 vide Cr. Misc. No.21319 of 2010, but has renewed the

prayer for bail on the ground that he is in custody since 31.03.2010

but till date not a single witness has been examined.

A report was called for from the Trial Court from which

it appears that charges were framed on 26.10.2010 but not a single

witness has turned up despite notices to them.

Considering the same, 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

Additional Sessions Judge-cum-Fast Track Court No.4, Munger, in

connection with S.C. No. 648 of 2010, 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 and another bailor shall be Md. Raza, 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

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
2

below will be at liberty to initiate the proceeding for cancellation of

bail on the ground of misuse, and (iii) 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.

In view of the antecedents of the petitioner, the

petitioner is directed to appear before the Superintendent of Police,

Munger, within fifteen days of his release with a copy of this order

and every two weeks thereafter for the next nine months. The

conduct of the petitioner will be kept under watch in this period by

the Superintendent of Police concerned and if it is found wanting in

any respect, a report shall be made to the court concerned by him to

initiate a proceeding for cancellation of bail for reasons of misuse of

bail. After reporting to the Superintendent of Police, a certificate

will be filed by the petitioner before the court concerned.

JA/-                                            (Anjana Prakash,J.)