High Court Patna High Court - Orders

Md. Abool Hassan vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Md. Abool Hassan vs The State Of Bihar on 14 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.43613 of 2010
                    MD. ABOOL HASSAN S/O LATE IMNI @ IMANI
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2. 14.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks bail in a case instituted

for the offence under Sections 302/201/34 of the

Indian Penal Code.

Considering that apart from suspicion there

is no cogent material against the petitioner, 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 Addl. Sessions Judge (F.T.C.-4)

at Purnea in connection with Sadar P.S. Case No.

412/2009, 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 and the other bailors shall

be the cousin brother of the petitioner namely Md.

Masidhull s/o Anamul Haque. The bailors will

undertake to furnish information to the Court about
2

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 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.)