High Court Patna High Court - Orders

Md.Nazir @ Sk.Nazir vs The State Of Bihar on 24 November, 2010

Patna High Court – Orders
Md.Nazir @ Sk.Nazir vs The State Of Bihar on 24 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.35327 of 2010
              MD.NAZIR @ SK.NAZIR S/O MD. KASIM
                               Versus
                      THE STATE OF BIHAR
                              -----------

3. 24.11.2010 Heard learned counsel for the petitioner

and the State.

                           The     petitioner    seeks    bail   in   a   case

                  instituted     for   the      offence   under       Sections

376/323/504 of the Indian Penal Code.

Considering the submission that it appears

to be a case of consent between the parties, 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 to be fixed by the court concerned to

the satisfaction of learned Chief Judicial Magistrate,

Katihar in connection with Kadwa P.S. Case No.

26/2010, subject to the conditions, (i) That one of

the bailor 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
2

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 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 proceeding for cancellation of bail on

ground of misuse, (iv) 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, (v) That

the petitioner will be well represented on each date if

he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

Fahad.                            ( Anjana Prakash, J. )