High Court Patna High Court - Orders

Gupta Yadav @ Jai Prakash Yadav vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Gupta Yadav @ Jai Prakash Yadav vs State Of Bihar on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.33000 of 2010
                GUPTA YADAV @ JAI PRAKASH YADAV
                      S/O CHANDRADEO YADAV
                                  Versus
                           STATE OF BIHAR
                                 -----------

2. 01.10.2010 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/26 of the Arms Act

and 17 of Cr. L.A. Act.

It has been submitted that for recovery of one

pistol and three cartridges the petitioner has remained in jail

custody since 28.6.2010 and has no criminal antecedent.

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 Chief Judicial Magistrate,

Aurangabad in connection with Aurangabad P.S. Case No.

279/2010, 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 son-in-law of
2

the petitioner. The bailor will undertake to furnish

information to the Court about any 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 no criminal

antecedent shall be verified by the Magistrate before

releasing the petitioner on bail.

Fahad.                               ( Anjana Prakash, J. )