High Court Patna High Court - Orders

Md. Kalim vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Md. Kalim vs The State Of Bihar on 10 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.3172 of 2011
                 Md. Kalim son of Md. Baish, Resident of village- Khairba Lahladpur, P.S.
                 Madhuwan, District- East Champaran, at present resident of village-
                 Chapaith, P.S. Goraul, District- Vaishali.
                                                                    ... Petitioner
                                                     Versus
                                          The State Of Bihar..... Opposite Party
                                                   -----------

2 10.08.2011 Petitioner is an accused under Section 392 of the

Indian Penal Code in Vaishali P.S. Case No. 302 of 2009.

Role of the petitioner had appeared during the course

of investigation and on confessional statement. Petitioner was

even identified in a test identification parade conducted but

contention of the learned counsel for the petitioner is that since

the last rejection some other accused persons have been enlarged

on bail. Petitioner has remained in custody since 13.2.2010 and

the matter should be reconsidered, taking into consideration the

time frame as well as the fact that the trial has not proceeded as

such.

He contends that he is willing to co-operate in the trial

and will not abscond in any manner nor he will interfere with the

course of trial by creating any kind of impediment.

Let the petitioner be enlarged on bail on furnishing

bail bond of Rs. 30,000/- (thirty thousand) with two sureties of

the like amount each to the satisfaction of Subir Kumar, Judicial

Magistrate, 1st Class, Vaishali at Hazipur in connection with

Vaishali P.S. Case No. 302 of 2009, Trial No. 2604 of 2010 with

condition that one of the surety will be executed by a local
2

elected representative where the case has been instituted and the

other surety will be executed by one Md. Naseem, son of Late

Md. Baish who is stated to be the own brother of the petitioner.

The Trial Court shall verify the authenticity of the identity of the

brother of the petitioner before enlarging him on bail in this

regard.

Petitioner has an obligation to appear before the trial

court either through himself or his counsel without any failure

on each and every date and if he does not comply with the

directions and the conditions, and if the court feels that the

conduct of the petitioner is coming in the way of smooth trial of

the case, the Court below may have freedom to take away the

privilege of bail granted to him.

( Ajay Kumar Tripathi, J.)
Md. Ibrarul