High Court Patna High Court - Orders

Arbind Kumar Sinha vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Arbind Kumar Sinha vs State Of Bihar on 29 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.27261 of 2010
                  ARBIND KUMAR SINHA, SON OF LATE RAM PRATAP SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

4. 29.09.2010 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, 30 and 35 of the Arms

Act.

It was submitted that the petitioner’s mother passed

away on 24.9.2010 for which a death certificate has also been

issued by the relevant authorities on 28.9.2010 and, therefore,

this case has been taken up for out of turn hearing.

Considering that the petitioner is in custody since

24.4.2010, 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 Chief Judicial

Magistrate, Patna, in Ramkrishna Nagar P.S. Case No. 30 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 and the other shall be the son of the petitioner. The

bailor will undertake to furnish information to the Court about

any change in address of the petitioner. (ii)That the bailor shall
2

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

will be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali