IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32335 of 2011
Bambam Singh son of Late Nandeshwar Singh
Versus
The State Of Bihar
-----------
2. 30.9.2011 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)1, 26 of the Arms Act.
Considering that the petitioner is in custody since
25.7.2010 for recovery of a loaded country made pistol and
apart from one other case pending against him 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 concerned to
the satisfaction of learned Judicial Magistrate, 1st class,
Lakhisarai in connection with Barahaiya P.S. Case No.107 of
2010, subject to the conditions (i) That one of the bailor shall
be Sanjay Kumar 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 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
-2-
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.
The fact that the petitioner is an accused in only one
other case besides the present one will be verified by the
Magistrate concerned before releasing the petitioner on bail.
Narendra/ ( Anjana Prakash, J. )