High Court Patna High Court - Orders

Md.Tarique vs State Of Bihar on 13 September, 2010

Patna High Court – Orders
Md.Tarique vs State Of Bihar on 13 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.30829 of 2010
                    MD.TARIQUE, S/o Md. Wasim.
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 13.09.2010 Heard learned counsel for the petitioner,

informant and the State.

The petitioner seeks bail in a case instituted for

the offences under Sections 341, 323 and 307/34 of the

Indian Penal Code and later on Section 302 of the Indian

Penal Code was added.

Considering that the occurrence took place in

the midst of an altercation and the deceased died on

account of septicaemia, 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 as fixed by the Court to the

satisfaction of 1st Additional Sessions Judge, Purnea in

connection with S.Tr. No. 131 of 2010 arising out of K.

Nagar (Maranga) P.S. Case No. 240 of 2009 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 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 affidavit shall clearly state that the

petitioner is not an accused in any other case and if he is
2

he shall not be released on bail. (iii) 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.

In case the petitioner is found to be tampering

with the evidence immediate steps shall be taken by the

Trial Court to initiate a proceeding for cancellation of bail.

(Anjana Prakash, J.)
Vikash/-