High Court Patna High Court - Orders

Md. Habib vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Md. Habib vs The State Of Bihar on 29 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.8978 of 2011
           Md. Habib son of Late Ilyas, resident of village- Kala Balua, Police Station-
           Raniganj, District- Araria                                      ...Petitioner
                                          Versus

            The State Of Bihar                                                          ...OP
                                        -----------

4/ 29.06.2011 Heard learned counsel for the petitioner, informant and

the State.

By order dated 08.09.2010 passed in Cr. Misc.

No.30520 of 2010, the petitioner was refused bail since he had been

named by the deceased as one of the person, who was seen fleeing

away after the occurrence.

The prayer for bail has been renewed on the ground that

the case has not been committed to the Court of Sessions. On this, a

report was called for from the Trial Court which supported the fact

that the case could not be committed to the Court of Sessions in

absence of appearance of the co-accused.

It has been submitted that the only allegation against the

petitioner is that at best he was one of the six persons, who had fled

away after firing at the deceased, which is also a doubtful

circumstance in view of the statement of the daughter-in-law of the

deceased that no name had been disclosed by him after the

occurrence.

In view of such, 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 below to the satisfaction of the Chief
2

Judicial Magistrate, Araria, in connection with Raniganj P.S. Case

No.139 of 2009, 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 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 the

ground of misuse, (iv) 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.)