High Court Patna High Court - Orders

Md. Rustam vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Md. Rustam vs The State Of Bihar on 25 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.5889 of 2011
                Md. Rustam, Son of Md. Islam, R/o-Vill.-Satyarganj, P.S.-Islampur,
                District-Nalanda.                                            -Petitioner.
                                        VERSUS
                The State of Bihar                                      -Opposite Party.
                                        -----------

02 25.03.2011 This is a case of abuse of privilege of bail in connection

with Malsalami P.S. Case No.107 of 1996 instituted under Arms Act

for illegal possession of arms. Petitioner absconded while the trial was

in progress in the year 2003 and has surrendered into the judicial

custody on 23.12.2010.

In view of the aforesaid, I am not inclined to interfere

in the matter at this stage. I, therefore, direct the learned Sub-

Divisional Judicial Magistrate, Patna City before whom the case is

pending to take all effective steps to conclude the trial within six

months from today. If petitioner cooperates and trial is not concluded

within six months, the petitioner above-named be released on bail on

furnishing a bail bond of Rs.10,000/- (Rupees Ten Thousand ) with

two sureties of like amount each to the satisfaction of the Sub-

Divisional Judicial Magistrate, Patna City in connection with

Malsalami P.S. Case No.107 of 1996, subject to the condition that one

of the bailor would be his father.

Let this order be communicated to the trial Court

immediately.

     Trivedi/                              (Navaniti Prasad Singh, J.)