IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23870 of 2010
MD.JAWED @ JAWED MIAN S/O BHOLA MIAN
Versus
STATE OF BIHAR
-----------
3. 28.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Section 25 (1-b)
A/3 of the Arms Act.
Considering that for recovery of one
country made pistol and 2 live cartridges the
petitioner has remained in custody since
25.11.2009, 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 Chief Judicial Magistrate, Siwan in
connection with Siwan Town P.S. Case No.
191/2009, 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
2
petitioner and the other bailor shall be the mother
of the pettioner. 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 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, (v) In
view of the antecedents of the petitioner, the
petitioner is directed to appear before the
Superintendent of Police, Siwan within fifteen
days of his release with a copy of this order and
3
every week thereafter for the next one year. The
conduct of the petitioner will be kept under watch
in this period by the superintendent of Police
concerned and if it is found wanting in any
respect, a report shall be made to the court
concerned by him to initiate a proceeding for
cancellation of bail for reasons of misuse of bail.
After reporting to the Superintendent of Police, a
certificate will be filed by the petitioner before the
court concerned.
Fahad. ( Anjana Prakash, J. )