IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39740 of 2010
HARENDRA PODDAR, S/o Late Basudeo Poddar.
Versus
THE STATE OF BIHAR
-----------
03. 30.03.2011 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) and 26 of the Arms
Act.
Considering that the petitioner was refused bail
by order dated 12.04.2010 vide Cr. Misc. No. 8687 of
2010 stating therein that it was being rejected only for the
present and now the Trial Court has reported that no
witnesses have turned up, 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 as fixed by the Court to the
satisfaction of Additional Sessions Judge, F.T.C.-IV,
Purnea in connection with S.Tr. No. 1148 of 2010 arising
out of Sadar P.S. Case No. 365 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 petitioner
and the other bailor shall be the son of the petitioner. The
bailor will also undertake to inform the Court if there is
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
misuse. (iii) 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.
(Anjana Prakash, J.)
Vikash/-