High Court Patna High Court - Orders

Lakhan Mehta vs The State Of Bihar on 17 June, 2010

Patna High Court – Orders
Lakhan Mehta vs The State Of Bihar on 17 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.20828 of 2010
               LAKHAN MEHTA, S/o Yogendra Mehta.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 17.06.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 25 (1-B) A, 26 and 35

of the Arms Act.

It has been submitted that for recovery of a

country-made carbine the petitioner has remained in

custody since 17.11.2009 and has no criminal

antecedent. The fact that the petitioner has no

criminal antecedent will be verified by the Magistrate

before releasing the petitioner on bail.

In view of such, 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 Sub-Divisional

Judicial Magistrate, Birpur in connection with Birpur

P.S. Case No. 103 of 2009 subject to the following

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
2

petitioner. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioner. (ii) That the affidavit shall clearly state that

the petitioner is not 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

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.

(Anjana Prakash, J.)
Vikash/-