High Court Patna High Court - Orders

Kaleshwar Mukhiya vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Kaleshwar Mukhiya vs The State Of Bihar on 25 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.8650 of 2011
             KALESHWAR MUKHIYA @ BALESHWAR MUKHIYA
                        S/O LATE BUT MUKHIYA
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

2. 25.03.2011 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 21.9.2010 for recovery of two pistols

and he has fair 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 concerned to the satisfaction of

learned Judicial Magistrate, Saharsa in connection

with Nauhatta P.S. Case No. 84/2010, 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 related with the

petitioner and the other bailors shall be the cousin
2

brother of the petitioner namely Prithivi Mukhiya.

The bailors will undertake to furnish information to

the Court about any change in address of the

petitioner. (ii) That the affidavit shall clearly state

that the petitioner is not an accused in any other

case and, if he is, he shall not be released on bail, (iii)

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 ground of misuse, (iv) 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, (v) 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.)