High Court Patna High Court - Orders

Md.Hasan Ahmad @ Mintoo vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Md.Hasan Ahmad @ Mintoo vs State Of Bihar on 17 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.19768 of 2010
                          MD.HASAN AHMAD @ MINTOO
                                   Versus
                               STATE OF BIHAR
                                -----------

2. 17.6.2010. Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing on

behalf of the State.

This is a case of misuse of privilege of

bail. The petitioner is in custody in connection

with Kotwali P.S. Case No.209 of 2008 for the

offence punishable under section 387, 324, 307,

120B/34 of the Indian Penal Code and section 3/4

of the Explosive Substance Act.

The petitioner was granted bail in the

said case vide order dated 21.10.2008 and as he

was in custody in connection with Kotwali P.S.Case

No.258 of 2008, hence he could not be released.

The petitioner was granted bail in Kotwali

P.S.Case No.258 of 2008 on 1.5.2009.

Learned counsel for the petitioner submits

that due to communication gap, the petitioner

could not present himself on the due dates despite

the bail having been granted on 21.10.2008 in the

present case and as a consequence whereof, his

bail bonds were cancelled on 19.1.2009 while he

was in custody in the second case. The petitioner
2

had subsequently surrendered on 4.3.2010 and

undertakes to abide by the stipulations allowed by

this court for consideration of bail.

                  Having        regard          to     the         submissions

      aforesaid,     let        the   petitioner         Md.      Hasan    Ahmad

alias Mintoo be released on furnishing bail bond

of Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of the

Additional District Judge, F.T.C.III, Bhagalpur in

connection with Sessions Case No.458 of 2010

arising from Kotwali P.S.Case No.209 of 2008

(G.R.No.959 of 2008), subject to the conditions

that the petitioner would be attending the trial

of the case on each and every date fixed and

failure on his part to attend the trial on two

consecutive dates fixed without reasonable

explanation to the satisfaction of the trial

court, would confer liberty to the court concerned

to initiate proceedings for cancellation of his

bail bond and for taking him into custody.

ahk                            (Jyoti Saran, J.)