High Court Patna High Court - Orders

Sk.Chunna @ Md.Chunna vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Sk.Chunna @ Md.Chunna vs State Of Bihar on 5 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.17964 of 2010
          SK.CHUNNA @ MD.CHUNNA, son of Late S.K. Munna
                                Versus
                         STATE OF BIHAR
                               -----------

4/ 05.10.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under sections 366, 376/34 of the Indian

Penal Code.

Considering that there is document to

suggest that in fact the lady has love affairs with Majnu

Ansari, the co-accused, let the petitioner above named,

who is in custody since 18.01.2010, 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 concerned to the

satisfaction of Additional Sessions Judge, Bhagalpur in

connection with Dhoraiya P.S. Case No.18 of 2006(

Sessions Case No. 117 of 2010) , subject to the

conditions, (i) That one of the bailor will be a close

relative of the petitioner who will give an affidavit

giving genealogy as to how he is related with the
2

petitioner. The bailor will undertake to furnish

information to the Court about any change in 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 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 if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

Ashwini/                                    ( Anjana Prakash, J. )