IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32291 of 2010
SHASHI KAHAR @ SAHIL KAHAR S/O RAJU CHANDRAVANSHI
Versus
THE STATE OF BIHAR
-----------
02 01.09.2010 Heard both sides.
Petitioner renews prayer for grant of bail in view of the liberty
so granted to him by order dated 24.08.2009 passed on his earlier bail
application ( Annexure-1).
Petitioner is in custody since 17.07.2008. He along Raj Kumar
Pandey are facing charge(s) punishable under Section 25(1-b)A of the
Arms Act. Referring to Annexure-3, it is stated that co-accused,
namely, Raj Kumar Pandey has since been privileged with bail by this
Court by order dated 19.11.2009.
In the facts and circumstances of the case, let petitioner, above
named, be released on bail on furnishing bail bond of Rs. 10,000/-
(Ten thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Patna in connection with
Kankarbagh P.S. Case no. 273 of 2008, subject to the following
conditions:-
(i) One of the bailors should be the own/close family
member of the petitioner.
(ii) The petitioner shall appear in person before the Court
below on the date(s) fixed at the trial. In case of default
in such appearance the Court below shall have liberty
to cancel the bail bond of petitioner and secure his
arrest in accordance with law.
(iii) If it is found that during the subsistency of this
privilege, the petitioner has indulged himself in any
criminal case, the same shall be treated as breach of
the conditions of bail passed by this Court which will
entail cancellation of bail.
Sym ( Kishore K. Mandal, J.)