High Court Patna High Court - Orders

Maqubool Hussain &Amp; Anr vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Maqubool Hussain &Amp; Anr vs State Of Bihar on 8 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.34165 of 2010
                  1. MAQUBOOL HUSSAIN, S/o Late Israil.
               2. Salahuddin @ Saleh, S/o Maqubool Hussain.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 08.10.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Section 302/34 of the Indian Penal

Code and the charge-sheet has been submitted under

Section 304/34 IPC.

Considering that the charge-sheet has been

submitted under Section 304/34 IPC, let the petitioners,

above named be released on bail on furnishing bail bonds

of Rs. 5,000/- (Five Thousand) each with two sureties of

the like amount each or any other surety as fixed by the

Court to the satisfaction of Chief Judicial Magistrate,

Kishanganj in connection with Kishanganj P.S. Case No.

154 of 2010 subject to the following conditions:- (i) That

one of the bailors will be a close relative of the petitioners

who will give an affidavit giving genealogy as to how he is

related with the petitioners. The bailor will also undertake

to inform the Court if there is any change in the address

of the petitioners. (ii) That the affidavit shall clearly state

that the petitioners are not an accused in any other case

and if they are they shall not be released on bail. (iii) That
2

the bailor shall also state on affidavit that he will inform

the court concerned if the petitioners are implicated in

any other case of similar nature after their 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 petitioners will give an

undertaking that they will receive the police papers on the

given date and be present on date fixed for charge and if

they fail to do so on two given dates and delays the trial in

any manner, their bail will be liable to be cancelled for

reasons of misuse. (v) That the petitioners will be well

represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-