High Court Patna High Court - Orders

Mohd Mustkim vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Mohd Mustkim vs The State Of Bihar on 16 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.44843 of 2010
                    MOHD. MUSTKIM son of Mohd. Moin
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

2/ 16.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 302, 201, 120-B/34 of the Indian Penal Code.

It has been submitted that there is no eye witness to the

occurrence and the petitioner has been implicated on the basis of the

confessional statement of the co-accused without any corroboration.

Considering the same, let the petitioner, above named,

who is in custody since 17.09.2010 and has fair antecedents 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 below to the satisfaction of the Chief

Judicial Magistrate, Bhagalpur, in connection with Goradih (Sabour)

P.S. Case No.112 of 2010, 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 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
2

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.)