High Court Patna High Court - Orders

Kanhaiya Singh vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Kanhaiya Singh vs State Of Bihar on 16 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.27560 of 2010
                  KANHAIYA SINGH, SON OF LATE RAM NARAYAN SINGH
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 16.08.2010 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 and 26 of the Arms Act.

Considering that the petitioner is in custody since

10.3.2010 for recovery of one country made pistol with one

cartridge, 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 Chief

Judicial Magistrate, Begusarai, in Teghra P.S. Case No. 46 of

2010 (G.R. No. 748 of 2010) 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/wife

of 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 the ground of misuse.

(iii)That the petitioner will give an undertaking that he will
2

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 and if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

In view of the antecedents of the petitioner, the

petitioner is directed to appear before the Superintendent of

Police, Begusarai, within fifteen days of his release with a copy

of this order and thereafter every two weeks for the next one

year. The conduct of the petitioner will be kept under watch in

this period by the Superintendent of Police concerned and if it is

found wanting in any respect, a report shall be made to the

court concerned by him to initiate a proceeding for cancellation

of bail for reasons of misuse of bail. After reporting to the

Superintendent of Police, a certificate will be filed by the

petitioner before the court concerned.

( Anjana Prakash, J.)
S.Ali