High Court Patna High Court - Orders

Kranti Bind @ Kanti Bind vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Kranti Bind @ Kanti Bind vs The State Of Bihar on 27 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.6913 of 2011
                      KRANTI BIND @ KANTI BIND SON OF BINDA BIND
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 27.4.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.25(1-B)A/26(ii) of the Arms Act.

The petitioner was refused bail by an order dated

24.8.2010 vide Cr.Misc.No.28487 of 2010 since he was

alleged to be manufacturing arms.

The petitioner has renewed his prayer for bail on the

ground that he is in custody since 20.2.2010 and he has fair

antecedents.

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 1st Additional Sessions Judge,

Hilsa (Nalanda) in S.T. No.495 of 2010 arising out of Hilsa

(Karai Parsurai) P.S. case No.433 of 2009, subject to the

conditions (i) That one of the bailor shall be the father of the

petitioner and the other 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. The bailor will undertake to

furnish information to the Court about any change in address
-2-

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.

Narendra/                        ( Anjana Prakash, J. )