High Court Patna High Court - Orders

Hasibur Rahman@ Haibur @ Foringas vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Hasibur Rahman@ Haibur @ Foringas vs State Of Bihar on 23 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.15923 of 2010
          HASIBUR RAHMAN@ HAIBUR @ FORINGA, SON OF LATE ABDUL
          BARIK
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3. 23.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 323, 341, 376 and 225 of the Indian

Penal Code.

Considering that it appears to be a case of consent

between the parties, let the petitioner above named, who is in

custody since 4.12.2009, 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,

Katihar, in Falka P.S. Case No. 160 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. The bailor

will undertake to furnish information to the Court about any

change in 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

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
2

the trial in any manner, his bail will be liable to be cancelled for

reasons of misuse.

( Anjana Prakash, J.)
S.Ali