IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12304 of 2010
NITESH SINGH SON OF SHYAM BABU SINGH
Versus
STATE OF BIHAR
-----------
4. 23.6.2010 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/26/35 of the Arms Act.
The petitioner was arrested when he was sleeping in
the house of one Madho Singh and from under his pillow a loaded
country made pistol was recovered, for which he is in custody since
16.7.2009.
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 to the
satisfaction of Chief Judicial Magistrate, Sitamarhi in Shyampur
Bhataha P.S.case No.50 of 2009, subject to the conditions (i) That
one of the bailors shall be the father/mother of the petitioner and
the other 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. 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 proceeding for cancellation of
bail on the ground of misuse, (iii) that the petitioner will give an
-2-
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 and (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.
( Anjana Prakash, J. )
Narendra/