High Court Patna High Court - Orders

Md. Javar vs The State Of Bihar on 7 September, 2011

Patna High Court – Orders
Md. Javar vs The State Of Bihar on 7 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.29002 of 2011
                      Md. Javar son of Kalim Sah resident of Village-Gilani, P.S.-Sare,
          District-Nalanda.                                        ....Petitioner.
                                                  Versus
                     The State of Bihar.                        ....Opposite Party.
                                                -----------

2. 07.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offences under Sections 323, 326, 307, 498A of the Indian Penal

Code.

Considering that no incriminating articles have been

recovered from the conscious possession of the petitioner and has no

criminal antecedents and in custody since 04.12.2010, 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 as fixed by the Court to the satisfaction of

Chief Judicial Magistrate, Nalanda at Biharsharif in connection with

Sare P.S. Case No. 111/10 (S.T. No. 151 of 2011) subject to the

following condition 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 and the other bailor shall be the father

of the petitioner. The bailor will also undertake to inform the Court if

there is any change in the address of the petitioner.

The petitioner volunteers to deposit Rs. 500/- (Five

Hundred Rupees) per month in the court below firstly within 15 days

of release from jail custody and subsequently by 15th every month

which the wife of the petitioner will be at liberty to withdraw without
2

prejudice the right of the parties. The court below shall inform the

wife of the petitioner about the present order.

Kamlesh                                          (Anjana Prakash, J.)