High Court Patna High Court - Orders

Sabila Khatoon & Anr. vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Sabila Khatoon & Anr. vs The State Of Bihar on 9 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30468 of 2011
                       1.Sabila Khatoon wife of Md.Azizul
                       2.Md.Kauser son of late Wakil
                         Both are resident of village-Maheshpur
                        P.S.-Baheri, District- Darbhanga.
                                              Versus
                                     The State Of Bihar
                                            -----------

2. 9.9.2011. Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection with

a case registered for the offence punishable under sections 147, 148,

149, 341, 323, 307, 504 of the Indian Penal Code. Subsequently,

section 302 of the Indian Penal Code has been added.

It is stated on behalf of the petitioners that specific

allegation of assault is against co-accused Md. Nisarul Haque.

Altogether eleven accused persons whose case is identical to that of

the petitioners have already been grant privilege of anticipatory bail

by order dated 5.8.2011 passed in Cr. Misc. No.22586 of 2011 by

this court.

Taking into consideration the fact that co-accused whose

case is similar to that of the petitioners have already been granted

bail let the petitioner, namely, Sabila Khatoon and Md. Kauser in

the event of their arrest or surrender before the court below within a

period of four weeks from the date of receipt/communication of the

order be released on bail on furnishing bail bonds of Rs.5,000/- (five

thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Darbhanga at Laheriasarai

in connection with Baheri P.S. Case No.81 of 2011 subject to the
2

conditions as laid down under section 438(2) of the Code of

Criminal Procedure and (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 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 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

their 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 papers on the given date and be

present on date fixed for charge and if they fail to do so on two

given dates and delay 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 shall be liable to be cancelled.

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