High Court Patna High Court - Orders

Md.Afzal Hussain vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Md.Afzal Hussain vs State Of Bihar on 29 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.15656 of 2010
                  MD.AFZAL HUSSAIN, SON OF MD. ISRAFIL HUSSAIN @ MD.
                  ISRAFIL
                                               Versus
                                        STATE OF BIHAR
                                             -----------

3. 29.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 384 and 386 of the Indian Penal Code.

The allegation against the petitioner is that he

demanded Rangdari by SMS.

Considering that the petitioner is in custody since

13.11.2009 and the father of the petitioner undertakes

responsibility of his conduct after he is released from jail

custody, 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 Chief

Judicial Magistrate, Begusarai, in Birpur P.S. Case No. 59 of

2009 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 the

petitioner and the other shall be the father of the petitioner. The

bailor will undertake to furnish 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
2

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 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 and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali