High Court Patna High Court - Orders

Rakibuddin Khan & Anr. vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Rakibuddin Khan & Anr. vs The State Of Bihar on 25 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.28304 of 2011
                     1.Rakibuddin Khan son of Samuddin
                     2.Kabir Khan son of Jokhan Hazi
                            Both residents of village-Naugarha,
                       P.S.-Chainpur, District-Kaimur (Bhabhua)
                                     Versus
                               The State of Bihar
                                   -----------

2. 25.8.2011. Heard learned counsel for the petitioners and the State.

The petitioners are apprehending their arrest in Chainpur

P.S. Case No.72 of 2010 registered for the offence under sections

147, 148, 149, 353, 307, 370 of the Indian Penal Code as well as

section 27 of the Arms Act and section 33 of the Forest Act.

It is submitted on behalf of the petitioners that co-

accused Sahatu Singh and Madan Singh against whom there is

identical allegation to that of the petitioners have already been

granted anticipatory bail by order dated 25.7.2011 passed in

Cr.Misc. No.13410 of 2011.

Taking into consideration the aforesaid fact, let the

petitioners above named be released on bail in the event of arrest or

surrender before the learned court below within a period of 4 weeks

from the date of receipt/communication of this order in connection

with Chainpur P.S. Case No.72 of 2010 on furnishing bail bonds of

Rs.10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Kaimur at

Bhabua, subject to the conditions as laid down under section 438(2)

of the Code of Criminal Procedure and also the conditions (i) that

one of the bailors will be a close relative of the petitioners, who will

give an affidavit giving genealogy as to how he is related with the
2

petitioners. The bailor will undertake to furnish information to the

court about any change in the address of the petitioners, (ii) that the

affidavit shall clearly state that the petitioners are not an accused in

any other case and, if they are, they shall not be released on bail, (iii)

that the bailor shall also state on affidavit that he will inform the

court concerned if the petitioners are 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 petitioners

will give an undertaking that they will receive the police paper on

the given date and be present on date fixed for charge and if they fail

to do so on two given dates and delays the trial in any manner, their

bail will be liable to be cancelled for reasons of misuse and (v) that

the petitioners will be well represented on each date and if they fail

to do so on two consecutive dates, their bail will be liable to be

cancelled.

Md.S.                              ( Ashwani Kumar Singh, J.)