High Court Patna High Court - Orders

Guddu Yadav vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Guddu Yadav vs State Of Bihar on 14 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr. Misc. No.42807 of 2010
                  GUDDU YADAV son of Sri Ram Charitra Yadav
                                    Versus
                              STATE OF BIHAR
                                   -----------

3/ 14.03.2011, 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) a, 26 of the Arms Act.

It has been submitted that the petitioner is in custody

since 16.08.2010 for recovery of one country made pistol and one

cartridge and apart from one other case he has clean 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 below to the satisfaction of the Chief

Judicial Magistrate, Gaya, in connection with Gaya Mufassil P.S.

Case No. 129 of 2010, subject to the 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 another bailor shall be the father of the petitioner. The bailors

will undertake to furnish information to the court about any change

in the address of the petitioner, (ii) That the bailors shall also state

on affidavit that they 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
2

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, and (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.

The fact that there is only one other case pending against

the petitioner shall be verified by the Magistrate before releasing the

petitioner on bail.

JA/-                                           (Anjana Prakash,J.)