High Court Patna High Court - Orders

Giriraj Prasad vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Giriraj Prasad vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.32057 of 2011
                          Giriraj Prasad, son of Late Gandhi Prasad
                                               Versus
                                      The State Of Bihar
                                   ----------------------------------

2. 28.09.2011 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)a, 26 and 35 of the Arms

Act.

It has been submitted that the petitioner is in

custody since 9.8.2011 and he is first offender.

Considering the aforesaid, 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, East Champaran

at Motihari, in connection with Pakridayal P.S. Case No. 83 of

2011, 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 and the other shall be the brother of the petitioner

namely Umesh Prasad. The bailor will also undertake to inform

the Court if there is any change in the 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
2

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. (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 and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali