High Court Patna High Court - Orders

Devendra Prasad Singh vs State Of Bihar on 23 September, 2010

Patna High Court – Orders
Devendra Prasad Singh vs State Of Bihar on 23 September, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.19998 of 2010
                   DEVENDRA PRASAD SINGH
                  S/O LATE VIDHANAND SINGH
                              Versus
                        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) (b) (e), 26 and 35 of the

Arms Act.

By an order dated 28.6.2010 the case was posted

to be heard after 2 months with the obvious intent to grant

bail to the petitioner on said date.

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 Judicial Magistrate Ist Class, Danapur

in connection with Danapur P.S. Case No. 42/2010, 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 brother of the petitioner. The bailor

will undertake to furnish information to the Court about any
2

change in address of the petitioner. (ii) That the affidavit

shall clearly state that the petitioner 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 ground

of misuse, (iv) 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, (v) 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 has fair antecedent will

be verified by the Magistrate before releasing the petitioner

on bail.

Fahad.                              ( Anjana Prakash, J. )