IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21660 of 2010
AWADHESH PASWAN S/O RAM CHANDRA PASWAN
Versus
THE STATE OF BIHAR
-----------
3. 23.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 25 (1-B) A, 26 of the
Arms Act.
Considering that on 29.6.2010 the case was
posted for admission after 2 months with the obvious
intent to grant bail to the petitioner on the said date,
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 learned Judicial Magistrate Ist Class,
Begusarai in connection with Begusarai Mufasil P.S.
Case No. 466/09, subject to the conditions, (i) That
one of the 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 and the
other bailor shall be the father of the petitioner. The
2
bailor will undertake to furnish information to the
Court about any change in 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 ground of misuse, (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 the trial in any
manner, his bail will be liable to be cancelled for
reasons of misuse, (iv) 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, (v) In view of the antecedents of the
petitioner, the petitioner is directed to appear before
the Superintendent of Police, Begusarai within fifteen
days of his release with a copy of this order and every
two weeks thereafter for the next nine months. The
conduct of the petitioner will be kept under watch in
this period by the superintendent of Police concerned
3
and if it is found wanting in any respect, a report
shall be made to the court concerned by him to
initiate a proceeding for cancellation of bail for
reasons of misuse of bail. After reporting to the
Superintendent of Police, a certificate will be filed by
the petitioner before the court concerned.
Fahad. ( Anjana Prakash, J. )