High Court Patna High Court - Orders

Bambam Singh vs The State Of Bihar on 30 September, 2011

Patna High Court – Orders
Bambam Singh vs The State Of Bihar on 30 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.32335 of 2011
                              Bambam Singh son of Late Nandeshwar Singh
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 30.9.2011 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)1, 26 of the Arms Act.

Considering that the petitioner is in custody since

25.7.2010 for recovery of a loaded country made pistol and

apart from one other case pending against him he has fair

antecedents.

Considering the same, 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, 1st class,

Lakhisarai in connection with Barahaiya P.S. Case No.107 of

2010, subject to the conditions (i) That one of the bailor shall

be Sanjay Kumar and the other 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. The 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
-2-

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.

The fact that the petitioner is an accused in only one

other case besides the present one will be verified by the

Magistrate concerned before releasing the petitioner on bail.

Narendra/                        ( Anjana Prakash, J. )