IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43079 of 2010
DASTGIR ALAM KHAN S/O LATE ABDUL GANI KHAN
Versus
THE STATE OF BIHAR
-----------
3. 25.3.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.25(1-B)A/26/35 of the Arms Act.
Considering that only a country made pistol without
cartridges was recovered from the possession of the
petitioner, for which he is in custody since 2.12.2009, 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,
Nawada in Nawada (Nagar) P.S. case No.453 of 2009,
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. 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 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)
-2-
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.
Narendra/ ( Anjana Prakash, J. )