High Court Patna High Court - Orders

Md.Irsadu Jamma vs The State Of Bihar on 10 August, 2010

Patna High Court – Orders
Md.Irsadu Jamma vs The State Of Bihar on 10 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26890 of 2010
                       MD.IRSADU JAMMA, SON OF SAMSAD JAMA
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 10.08.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302, 120B and 34 of the Indian Penal

Code.

It has been submitted that the petitioner is suspected

to be involved in the murder of the deceased since allegedly the

petitioner had illicit relationship with the deceased.

Considering that there is no eye witness to the

occurrence and the petitioner has no criminal antecedents, 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 to the satisfaction of Chief Judicial Magistrate,

Patna, in Digha P.S. Case No. 44 of 2010 subject to the

following 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 bailor

will undertake to furnish information to the court about 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

petitioner will give an undertaking that he will receive the police
2

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. (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.

( Anjana Prakash, J.)
S.Ali