High Court Patna High Court - Orders

Md. Sayum vs The State Of Bihar on 19 January, 2011

Patna High Court – Orders
Md. Sayum vs The State Of Bihar on 19 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2353 of 2011
                   Md. Sayum son of late Md. Bashir, resident of village-
                  Jafarabad, P.S. Dishari, District- Vaishali --- Petitioner.
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2/ 19-01-2011 Heard the parties.

The present petition has been filed on behalf of

the petitioner seeking modification of order dated

27.10.2010 passed in Cr. Misc. No. 24400 of 2010 whereby

the petitioner was granted bail in connection with Sessions

Trial No. 727 of 2007, arising out of Gardanibagh P.S. Case

No. 138 of 2006, subject to certain conditions. One of the

conditions was that one of the bailors must be a

government servant. Learned counsel for the petitioner

submits that though the order was passed as far back as

on 27.10.2010 and the petitioner is in judicial custody

since 10.02.2006, but he has not been able to arrange any

government servant to stand as his bailor. He submits that

if that condition is not deleted/ modified, then the order

granting bail shall become infructuous.

For the reasons stated in the present

modification petition, the order dated 27.10.2010 passed

in Cr. Misc. No. 24400 of 2010 is modified to the extent

that out of two bailors, one of the bailors must be a family

member or close relative of the petitioner. Government

servant is not required to be made as a bailor and that
2

condition is waived herein.

With the aforesaid observation/direction, the

present modification petition is allowed and the order

dated 27.10.2010 stands modified, to the extent indicated

above.

Let the above named petitioner be released on

bail in terms of the aforesaid order dated 27.10.2010 on

fulfillment of other conditions indicated in that order,

excepting the condition-A of that order.

Let this order be communicated to the court

below through fax at the cost of the petitioner.

( Birendra Prasad Verma, J.)
BTiwary/