IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22232 of 2010
MD.SANULLAH @ SANNO, S/o Late Jameluddin.
Versus
THE STATE OF BIHAR
-----------
02. 12.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 395 of the Indian
Penal Code.
It has been submitted that for misuse of
privilege of bail for a period of about ten years the
petitioner has remained in custody since 30.01.2009
and undertakes to be personally present on each
date.
In view of such, 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
Sessions Judge, F.T.C.-V, Bhagalpur in connection
with S.Tr. No. 429 of 1994 arising out of Nathnagar
(Sarder) P.S. Case No. 250 of 1993 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
2
the petitioner. The bailor will also undertake to
inform the Court if there is 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 proceeding for cancellation of bail on the ground
of misuse. (iii) That the petitioner will be personally
present on each date and if he fails to do so on two
consecutive dates, his bail will be liable to be
cancelled.
(Anjana Prakash, J.)
Vikash/-