High Court Patna High Court - Orders

Kishori Yadav vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Kishori Yadav vs The State Of Bihar on 25 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.8605 of 2011
                KISHORI YADAV, S/o Late Nanhaku Yadav.
                               Versus
                         THE STATE OF BIHAR
                              -----------

02. 25.03.2011 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) A and 26 of the Arms

Act.

It has been submitted on behalf of the petitioner

that the petitioner is in custody since 09.08.2010 for

recovery of one country-made pistol and a live cartridge

and 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 as fixed by the Court to

the satisfaction of Sri S.K. Tiwari, Judicial Magistrate, 1st

Class, Gaya (or his successor) in connection with Mofassil

P.S. Case No. 121 of 2010 (Tr. No. 2029 of 2010) 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 mother of the

petitioner. The bailor will also undertake to inform the
2

Court if there is any change in the 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 the 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 and if he fails to do

so on two consecutive dates, his bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-