High Court Patna High Court - Orders

Taufique Alam @ Taufique Azam vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Taufique Alam @ Taufique Azam vs The State Of Bihar on 13 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.30031 of 2011
                  Taufique Alam @ Taufique Azam son of late Md. Hanif
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 13.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 7 of the Essential Commodities Act.

Considering that the petitioner is in custody since

30.06.2011 and is the first offender, 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, Araria, in connection with Araria (Taarabari)

P.S. Case No.29 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

and another bailor shall be Md. Nazam, maternal brother of the

petitioner. The bailor 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 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
2

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.)