High Court Patna High Court - Orders

Md.Manjoor Alam vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Md.Manjoor Alam vs State Of Bihar on 17 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20874 of 2010
                    MD. MANJOOR ALAM, SON OF LATE MD. ISAHAK
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 17.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 25(1-b)A and 26 of the Indian

Penal Code.

Considering that the petitioner is in custody since

5.12.2009 for recovery of two country made pistols and two

empty cartridges, 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 Additional Chief Judicial Magistrate,

Hilsa,(Nalanda), in Hilsa P.S. Case No. 442 of 2009

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 and the other shall be the brother of the petitioner.

The bailors will undertake to furnish information to the court

about any change in the address of the petitioner. (ii)That

the bailor shall also state on affidavit that he 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
2

proceeding for cancellation of bail on the ground of misuse.

(iii)That the petitioner will give an undertaking that he will

receive the police 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 the cancelled.

( Anjana Prakash, J. )
S.Ali