IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25132 of 2011
Sada Daj @ Saddaj @ Saddam Hussain son of Abbas Alam
Versus
The State Of Bihar
-----------
3/ 19.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 307 of the Indian Penal Code.
Considering that independent witnesses have said that
injured had disclosed to them that she had been burnt on account of
falling of Dibari on her, 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 to be fixed
by the court below to the satisfaction of the Chief Judicial
Magistrate, Saran, Chapra, in connection with Marhaura P.S. Case
No.50 of 2011, 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. The
bailors will undertake to furnish information to the court about any
change in the address of the petitioner, (ii) 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
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, (iii) 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
2
dates and delays the trial in any manner, his bail will be liable to be
cancelled for reasons of misuse, and (iv) 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.)