High Court Patna High Court - Orders

Md.Razzaque @ Razzaque vs State Of Bihar on 25 March, 2011

Patna High Court – Orders
Md.Razzaque @ Razzaque vs State Of Bihar on 25 March, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.35547 of 2010
                          MD. RAZZAQUE @ RAZZAQUE S/O MD. AAINUL
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

3. 25.3.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.395 and 412 of the Indian Penal Code.

Considering that the petitioner is in custody since

16.8.2010 since the sim card of the wife of the petitioner was

used by the petitioner on the stolen Mobile and he has fair

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 or any other surety to be

fixed by the court concerned to the satisfaction of C.J.M.,

Araria in Araria (Tarabari) P.S. Case No.221 of 2010, subject

to the conditions (i) That one of the bailor shall be the wife of

the petitioner and the other 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 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
-2-

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.

Narendra/                        ( Anjana Prakash, J. )