IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35258 of 2010
PARMANAND MEHTA, S/o Gorelal Mehta.
Versus
THE STATE OF BIHAR
-----------
03. 25.11.2010 Supplementary-affidavit filed today be kept on
record.
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.
Considering that the petitioner is in custody
since 14.05.2010 and the present occurrence is
subsequent to this case for kidnapping for purposes of
marriage in which the petitioner has got anticipatory bail,
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 Chief Judicial
Magistrate, Purnea in connection with K. Nagar P.S. Case
No. 141 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. The bailor will also
undertake to inform the Court if there is any change in
the address of the petitioner. (ii) That the bailor shall also
2
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.
The fact that the petitioner is accused in only
other case will be verified by the Magistrate concerned
before releasing the petitioner on bail.
(Anjana Prakash, J.)
Vikash/-