IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6913 of 2011
KRANTI BIND @ KANTI BIND SON OF BINDA BIND
Versus
THE STATE OF BIHAR
-----------
2. 27.4.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.25(1-B)A/26(ii) of the Arms Act.
The petitioner was refused bail by an order dated
24.8.2010 vide Cr.Misc.No.28487 of 2010 since he was
alleged to be manufacturing arms.
The petitioner has renewed his prayer for bail on the
ground that he is in custody since 20.2.2010 and he has fair
antecedents.
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 to be fixed by the court
concerned to the satisfaction of 1st Additional Sessions Judge,
Hilsa (Nalanda) in S.T. No.495 of 2010 arising out of Hilsa
(Karai Parsurai) P.S. case No.433 of 2009, subject to the
conditions (i) That one of the bailor shall be the father of the
petitioner and the other bailor 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 bailor will undertake to
furnish information to the Court about any change in address
-2-
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.
Narendra/ ( Anjana Prakash, J. )