IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44399 of 2010
MAJEED AHMAD S/O ALI HASSAN
Versus
THE STATE OF BIHAR
-----------
2. 16.03.2011 Heard learned counsel for the petitioner
and the state.
The petitioner seeks bail in a case
instituted for the offence under Section 364/34 of
the Indian Penal Code.
It has been submitted that at best it would
be a case of having last seen with the alleged victim.
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 concerned to the satisfaction of
learned Chief Judicial Magistrate, Siwan in
connection with G.B. Nagar P.S. Case No. 45/2010,
subject to the conditions, (i) That one of the bailor
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
2
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 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
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 if
he fails to do so on two consecutive dates, his bail
will be liable to be cancelled.
Fahad. ( Anjana Prakash, J.)