High Court Patna High Court - Orders

Arjun Kora vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Arjun Kora vs The State Of Bihar on 14 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.44049 of 2010
                          ARJUN KORA son of Jagdeo Kora
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2/ 14.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 121, 121-A, 122, 120-B, 414 of the Indian

Penal Code, section 25(1-B), 26 and 35 of the Arms Act, sections 3,

4 and 5 of the Explosives Substance Act and section 17 of the

Criminal Law Amendment Act and sections 10, 13, 16, 18, 20 and

23 of the UAPA Act, 1967

It has been submitted that recoveries were not made

from the conscious possession of the petitioner and he has fair

antecedents.

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 or any other

surety to be fixed by the court below to the satisfaction of the

Sessions Judge, Jamui, in connection with Sessions Trial No.327 of

2010) arising out of Barhat P.S. Case No. 9 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 another bailor shall be the Shankar

Kora, cousin of the petitioner. The bailor will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) That the affidavit shall clearly state that the petitioner
2

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 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.

JA/-                                            (Anjana Prakash,J.)