High Court Patna High Court - Orders

Lalan Kumar @ Lala vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Lalan Kumar @ Lala vs State Of Bihar on 1 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.31084 of 2010

                  LALAN KUMAR @ LALA, son of Munarik Paswan

                                               Versus
                  STATE OF BIHAR
                                             -----------

3/ 01.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 399, 402 and 414 of the Indian Penal

Code and 25(1-b)A, 26, 35 of the Arms Act.

It has been submitted that for recovery of one loaded

pistol the petitioner has remained in custody since 17.04.2010

and has no criminal antecedents.

The fact that the petitioner has no criminal

antecedents will be verified by the court below before releasing

the petitioner on bail.

In view of such, 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

Judicial Magistrate, 1st Class Patnacity, Patna, in connection

with Khajekalan P.S. Case No. 52 of 2010, subject to the

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 and the other bailor shall be

the brother of the petitioner. The bailor will undertake to furnish
2

information to the court about any change in 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 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.

Ashwini/-                              ( Anjana Prakash, J.)