High Court Patna High Court - Orders

Jitendra Kumar vs The State Of Bihar on 29 October, 2010

Patna High Court – Orders
Jitendra Kumar vs The State Of Bihar on 29 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.37286 of 2010
          JITENDRA KUMAR S/O KANHAIYA LAL CHAUDHARY
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

2. 29.10.2010 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 and 35 of the Arms Act.

Considering that for recovery of one

live cartridge, the petitioner has remained in

custody since 3.7.2010 and has fair antecedent,

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 Chief

Judicial Magistrate, East Champaran at Motihari

in connection with Harsidhi P.S. Case No.

168/2010, 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
2

petitioner. The bailor will undertake to furnish

information to the Court about any change in

address of the petitioner. (ii) That the affidavit

shall clearly state that the petitioner is not an

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 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, (v) 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.

Fahad.                             ( Anjana Prakash, J. )