High Court Patna High Court - Orders

Shambhu Poddar vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Shambhu Poddar vs State Of Bihar on 10 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.38549 of 2010
             SHAMBHU PODDAR, S/o Late Hemchand Poddar.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 10.11.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 399, 402 and 414 of the

Indian Penal Code and Sections 25(1-B) A, 26, 27 and 35

of the Arms Act.

Considering that the petitioner is in custody

since 16.03.2010 for recovery of thirteen cartridges

without a pistol and has fair antecedents, 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,

Khagaria in connection with Gogri P.S. Case No. 63 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 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 bailor
2

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

proceeding for cancellation of bail on the 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

and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-