High Court Patna High Court - Orders

Abu Galib Hussain @ Abu Gali … vs State Of Bihar on 30 June, 2010

Patna High Court – Orders
Abu Galib Hussain @ Abu Gali … vs State Of Bihar on 30 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr. Misc. No.10965 of 2010
       ABU GALIB HUSSAIN @ ABU GALI HUSSAIN s/o Late Abdul Muttlib
                                  Versus
                            STATE OF BIHAR
                                 -----------

3/ 30.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 406 and 420 of the Indian Penal Code.

Considering that the petitioner is in custody since

14.7.2009 and the entire case is based on the documents, 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 the Chief Judicial Magistrate, Madhubani, in

connection with Pandaul (Sakri) P.S. Case No. 272 of 2004, 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 affidavit shall clearly state that the petitioner is

not accused in any other case and, if he is, he shall not be released on

bail, (iii)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, (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
-2-

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.

JA/-                                     (Anjana Prakash, J.)