High Court Patna High Court - Orders

Mahendra Yadav vs State Of Bihar on 5 July, 2010

Patna High Court – Orders
Mahendra Yadav vs State Of Bihar on 5 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21825 of 2010
            MAHENDRA YADAV, S/o Late Ghamandi Yadav.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 05.07.2010 A supplementary-affidavit has been filed be

kept on record.

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.

It has been submitted that the petitioner was

suspected to have thrown his arms while he was

fleeing away but there has been recovery from his

possession and he is in custody since 26.04.2010 and

has no criminal antecedent of similar nature of

offence.

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

Chief Judicial Magistrate, Hilsa in connection with

Hilsa P.S. Case No. 53 of 2010 subject to the following

conditions:- (i) That one of the bailors will be a close
2

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 affidavit shall clearly state that

the petitioner is not accused in any other case of Arms

Act 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 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.

(Anjana Prakash, J.)
Vikash/-