IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8566 of 2011
SADDAM @ BHURA, S/o Brija Thakur @ Najimullah.
Versus
THE STATE OF BIHAR
-----------
02. 25.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 414 of the Indian Penal Code.
It has been submitted on behalf of the petitioner
that with regard to the motor-cycle allegedly recovered
from the house of the petitioner there is no parent case of
theft and the petitioner has remained in custody since
29.12.2010 and has no criminal antecedent.
Considering the same, 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, Gopalganj in
connection with Kuchaikot P.S. Case No. 269 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 and the other bailor shall be the
brother of the petitioner namely Md. Alam. The bailor will
also undertake to inform the Court if there is any change
2
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 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/-