High Court Patna High Court - Orders

Shyam Mahto vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Shyam Mahto vs The State Of Bihar on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23092 of 2011
                           Shyam Mahto, son of Dhaneshwar Mahto
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 29.7.2011 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 and 26 of the Arms Act.

Considering that the petitioner is in custody since

11.1.2011 for having been in possession of a country made

pistol and now the petitioner’s father is ready to stand surety for

him, 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, Purnea, in connection with Tikapatti P.S. Case No.

02 of 2011 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 undertake to furnish information to the

court about any change in the 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
2

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.

Learned counsel for the petitioner submits that he

has been implicated repeatedly at the instance of the local

police, who is hostile to the petitioner, and seeks protection of

a person well reputed doing social service in the area. Under

the circumstances, the petitioner is directed to appear before

the Head Priest of local Temple at Tikapatti (Purnea), within

fifteen days of his release from jail custody on provisional bail

for a period of six months and file a certificate about the same

in the court within the stipulated time. In case, the petitioner

fails to file certificate about reporting to the Head Priest within

two weeks of his release from jail custody, notice shall be sent

to him for cancellation of bail. During the period of six months,

the petitioner is expected to engage himself in fruitful activities

under the guidance of the Head Priest, local Temple of

Tikapatti (Purnea), and at the end of the six months, the

petitioner will be required to file a certificate of his conduct in

the court below granted by the Head Priest. If the certificate
3

granted to the petitioner is found satisfactory, the court below

will confirm the provisional bail granted to the petitioner or else

will issue notice for cancellation of bail.

( Anjana Prakash, J.)
S.Ali