High Court Patna High Court - Orders

Awadhesh Paswan vs The State Of Bihar on 23 September, 2010

Patna High Court – Orders
Awadhesh Paswan vs The State Of Bihar on 23 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.21660 of 2010
        AWADHESH PASWAN S/O RAM CHANDRA PASWAN
                             Versus
                     THE STATE OF BIHAR
                            -----------

3. 23.09.2010 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 of the

Arms Act.

Considering that on 29.6.2010 the case was

posted for admission after 2 months with the obvious

intent to grant bail to the petitioner on the said date,

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 Judicial Magistrate Ist Class,

Begusarai in connection with Begusarai Mufasil P.S.

Case No. 466/09, 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 petitioner and the

other bailor shall be the father of the petitioner. The
2

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, Begusarai within fifteen

days of his release with a copy of this order and every

two weeks thereafter for the next nine months. The

conduct of the petitioner will be kept under watch in

this period by the superintendent of Police concerned
3

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. )