IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21727 of 2010
SANJEEV KASERA S/O LATE ARJUN PRASAD
Versus
STATE OF BIHAR
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case
instituted for the offence under Section 25 (1-B), 26
of Arms Act.
Considering that the petitioner is in
custody since 12.1.2010 for recovery of loaded
pistol and live cartridges, 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
learned Chief Judicial Magistrate, Munger, in
connection with Tarapur P.S. case no. 07/2010,
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 the other bailor shall
be the father of the petitioner. The bailors will
undertake to furnish information to the court about
2
any change in the address of the petitioner, (ii) 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
misuses, (iii) 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 and trial in any manner, his bail will be
liable to be cancelled for reasons of misuse.
It has been submitted that the petitioner
is an accused in only six other case pending before
the Court, which fact will be verified by the
Magistrate before release the petitioner on bail.
Fahad. ( Anjana Prakash, J. )