Loading...

High Court Patna High Court - Orders

Md. Yusuf vs The State Of Bihar on 30 November, 2011

Last Updated on 8 years

| Leave a comment

Patna High Court – Orders
Md. Yusuf vs The State Of Bihar on 30 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No. 38080 of 2011
                   1. Md. Yusuf, S/o Late Ahmad, Resident of Village-
                      Kharsahi, Tola Vittha, P.S.- Raniganj, Dist.- Araria.
                                            Versus
                                    1. The State of Bihar
                                       ------------------

02. 30.11.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 447, 341, 323, 324, 307 and

504/34 of the Indian Penal Code.

Considering that the occurrence took place on

account of assertion of legal rights on lands and the

petitioner has fair antecedents, 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 Chief Judicial Magistrate, Araria in

connection with Raniganj P.S. Case No. 153 of 2010

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 he shall not be released on bail. (iii) That the bailor
2

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. (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. (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.

(Anjana Prakash, J.)
Vikash/-