High Court Patna High Court - Orders

Md.Tannu @ Tanveer vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Md.Tannu @ Tanveer vs State Of Bihar on 29 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.37335 of 2010
              MD.TANNU @ TANVEER S/O WAHAB KHAN
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 29.10.2010 Heard learned Counsel for the

petitioner and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 302/34

of the Indian Penal Code and 27 of the Arms Act.

Considering that the petitioner is

merely a member of mob whereas the specific

overt act has been alleged on one Md. Sakib, 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 learned Chief

Judicial Magistrate, Nalanda at Biharsharif in

connection with Laheri P.S. Case No. 68/2010,

subject to the conditions, (i) That one of the

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
2

Court about any change in 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 ground of misuse, (iii) 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, (iv) 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.

The fact that there is only one other

case pending against the petitioner shall be

verified by the Magistrate before releasing the

petitioner on bail.

Fahad.                             ( Anjana Prakash, J. )