High Court Patna High Court - Orders

Md. Abul vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Md. Abul vs The State Of Bihar on 9 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.44803 of 2010
                     MD. ABUL, S/o Late Kalam Mian.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 09.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 324 and 307/34 IPC and

Section 27 of the Arms Act.

The petitioner was refused bail by order dated

29.06.2010 vide Cr.Misc. No. 19077 of 2010 but stating

therein that it was being rejected at that stage.

Considering that the petitioner is in custody

since 03.04.2010 and the case is of Section 307 IPC as

also that he has no criminal antecedent, 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 as fixed by the Court

to the satisfaction of Additional Chief Judicial Magistrate,

Naugachia, Bhagalpur in connection with Gopalpur P.S.

Case No. 79 of 2010 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 bailor

shall be the wife of the petitioner. The bailor will also

undertake to inform the Court if there is any change in
2

the 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 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. (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 and if

he fails to do so on two consecutive dates, his bail will be

liable to be cancelled.

The fact that the petitioner has no criminal

antecedent shall be verified by the Magistrate concerned

before releasing the petitioner on bail.

(Anjana Prakash, J.)
Vikash/-