High Court Patna High Court - Orders

Onkar Kumar Dubey @ Omkar Dubey vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Onkar Kumar Dubey @ Omkar Dubey vs State Of Bihar on 14 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.20160 of 2010
                     Onkar Kumar Dubey @ Omkar Dubey, son of Shri Bhola
                     Dubey, resident of Village-Hardia Chouk Narkatiaganj,
                     Police Station-Shikarpur, District-West Champaran.
                                                              .......Petitioner.
                                                    Versus
                     The State of Bihar .............................Opposite Party.

                     For the petitioner            :- Mr. B. N. Mishra, Advocate.
                                                      Mr. B. K. Mishra, Advocate.
                     For the State                  :-Mr. Matloob Rab, A.P.P.
                                                       -----------

2. 14. 06. 2010. Heard the parties.

In a criminal prosecution for offences under Sections

25(1-B)(a)/26 of the Arms Act as also under Section 414 of the

Indian Penal Code, there is allegation of recovery of one country

made pistol with five live cartridges and a mobile set from the

possession of the petitioner.

It is submitted by the learned counsel for the petitioner

that petitioner is in judicial custody since 31. 12. 2009 and has been

sufficiently punished in this case. It is also submitted that as a

matter of fact, it was not a case of conscious possession rather it was

a case of transplantation.

Be that as it may, in the facts and circumstances of the

case, the above named petitioner is directed to be released on bail in

connection with Trial No. 1416 of 2010 arising out of Chanpatia

P.S. Case No. 238 of 2009, on furnishing bail bond of Rs. 10,000/-

(Ten thousand) with two sureties of the like amount each to the

satisfaction of Shri B. K. Pathak, Judicial Magistrate, Ist Class,

Bettiah, District-West Champaran, subject to further conditions;
2

(a) that one of bailors must be Govt. servant

or close family member of the petitioner,

who will file an affidavit in the court

below showing his/her relationship with

the petitioner.

(b) if the petitioner is found involved in

same and similar nature of cases in

future, then in that case the

informant/prosecution shall be at liberty

to file a petition for cancellation of the

bail of the petitioner, and if such a

petition is filed, the court below would

be obliged to dispose of the same in

accordance with law after giving

opportunity of hearing to all concerned.

( c ) The petitioner shall make regular pairvi

in the court below in the present case

either by appearing himself in person

or through representation by his lawyer

on each and every dates, and if on two

consecutive dates petitioner fails to

make pairvi, then the court below shall

be at liberty to cancel the bail bond of

the petitioner.

m.p.           ( Birendra Prasad Verma, J.)