High Court Patna High Court - Orders

Md. Shamshad @ Sahnbaj Khan vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Md. Shamshad @ Sahnbaj Khan vs The State Of Bihar on 25 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.27949 of 2011
              Md. Shamshad @ Shahnawaz Khan son of Md. Ekbal Khan
                                     Versus
                               The State Of Bihar
                                    -----------

2/ 25.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 420, 467, 468, 276/34 of the Indian Penal

Code, section 51 of the Copy Right Act and section 27 and 28 of the

Drugs and Cosmetics Act.

Considering that it is an admitted position that Md.

Nausahd used to produce duplicate creams and sold it with the

assistance of the petitioner, but there was no allegation that the

petitioner was also a party to production of the creams, let the

petitioner, above named, be released on bail on his undertaking that

he is not an accused in any other case and will not indulge in similar

activity in future 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 below to the satisfaction of the Chief

Judicial Magistrate, Nalanda, in connection with Laheri P.S. Case

No.121 of 2011, subject to the 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 the petitioner and

another bailor shall be the father of the petitioner. The bailors will

undertake to furnish information to the court about any change in the

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
2

shall not be released on bail, (iii) That the bailors shall also state on

affidavit that they 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, (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, and (v) That the petitioner will be well

represented on each date and if he fails to do so on two consecutive

dates, his bail will be liable to be cancelled.

JA/-                                             (Anjana Prakash,J.)