IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.17598 of 2010
SK.SAHABUDDIN, son of Late Sk. Rajak
Versus
THE STATE OF BIHAR
-----------
3/ 18.8.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 3767, 354, 341, 323 and 504 of the Indian
Penal Code.
Considering that the petitioner is in custody since
21.7.2009 as also the relationship between the parties, 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
to the satisfaction of the Additional Sessions Judge-cum- Fast Track
Court No. IV, Bettiah, in connection with S. Tr. No.560 of 2009
arising out of Mainatand P.S. case no.23 of 2007, 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 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 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, (iv) That
-2-
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.
JA/- (Anjana Prakash, J.)