IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19354 of 2010
SONU SINGH S/O SRI SANTOSH SINGH
Versus
STATE OF BIHAR
-----------
4. 15.09.2010 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 and 26 of
the Arms Act.
By an order dated 21.6.2010 this petition
was ordered to be listed after two months with the
obvious intent of granting bail to the petitioner on the
said date.
In view of such, 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 Sub
Divisional Judicial Magistrate, Bikramganj, Rohtas at
Sasaram in connection with Karakat P.S. Case No.
25/2010, 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
2
related with the petitioner and the other bailor shall
be the mother 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 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.
Fahad. ( Anjana Prakash, J. )