IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27261 of 2010
ARBIND KUMAR SINHA, SON OF LATE RAM PRATAP SINGH
Versus
STATE OF BIHAR
-----------
4. 29.09.2010 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, 30 and 35 of the Arms
Act.
It was submitted that the petitioner’s mother passed
away on 24.9.2010 for which a death certificate has also been
issued by the relevant authorities on 28.9.2010 and, therefore,
this case has been taken up for out of turn hearing.
Considering that the petitioner is in custody since
24.4.2010, 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 Chief Judicial
Magistrate, Patna, in Ramkrishna Nagar P.S. Case No. 30 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 shall be the son of 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
2
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. (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 and if he fails to do so on two consecutive dates, his bail
will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali