High Court Patna High Court - Orders

Manoj Tiwari vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Manoj Tiwari vs The State Of Bihar on 20 April, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.5471 of 2011
                              MANOJ TIWARI SON OF AGNIDEO TIWARI
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

2. 20.4.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.25(1-B)A/26/35 of the Arms Act.

The petitioner was granted bail by an order dated

10.11.2010 vide Cr.Misc.No.38554 of 2010, but on verification

that he was an accused in only one other case which was

mentioned in the First Information Report. On verification it

was found that the petitioner was an accused in another case

of the year 2005 in which he was on police bail.

Considering that the petitioner on merits was granted

bail by this Court, 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, Buxar in Brahmpur P.S. case No.358 of

2009, 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 related with 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
-2-

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.

A sum of Rs.750/- shall be deposited before the

District Legal Aid Committee, Buxar by the petitioner before

he is released on bail.

Narendra/                       ( Anjana Prakash, J. )