IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18268 of 2010
GAURISHANKAR THAKUR @ GAURI SHANKAR JHA @ DINKAR JEE,
S/o Late Kameshwar Jha.
Versus
THE STATE OF BIHAR
-----------
02. 23.06.2010 Learned counsel for the petitioner is
permitted to make necessary correction in the prayer
portion of the petition.
Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 25(1-B) A, 26 and 35
of the Arms Act, Section 17 of C.L.A. Act and Section
5 of the Explosive Substance Act.
The petitioner was refused bail by order
dated 07.01.2010 vide Cr. Misc. No. 43395 of 2009
with liberty to renew his prayer for bail after framing
of charge. The charge has been framed on
23.04.2010.
In view of such, 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 to the satisfaction of Additional
Sessions Judge, F.T.C.-II, Motihari in connection with
2
S.Tr. No. 166 of 2010 arising out of Patahi P.S. Case
No. 85 of 2005 subject to the following 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. The bailor
will also undertake to inform the Court if there is any
change in the 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 the ground of misuse. (iii) 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.
(Anjana Prakash, J.)
Vikash/-