High Court Patna High Court - Orders

Md.Jawed @ Jawed Mian vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Md.Jawed @ Jawed Mian vs State Of Bihar on 28 September, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.23870 of 2010
           MD.JAWED @ JAWED MIAN S/O BHOLA MIAN
                               Versus
                        STATE OF BIHAR
                              -----------

3. 28.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Section 25 (1-b)

A/3 of the Arms Act.

Considering that for recovery of one

country made pistol and 2 live cartridges the

petitioner has remained in custody since

25.11.2009, 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, Siwan in

connection with Siwan Town P.S. Case No.

191/2009, 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
2

petitioner and the other bailor shall be the mother

of the pettioner. 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 ground of

misuse, (iii) 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, (iv)

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, (v) In

view of the antecedents of the petitioner, the

petitioner is directed to appear before the

Superintendent of Police, Siwan within fifteen

days of his release with a copy of this order and
3

every week thereafter 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.

Fahad.                           ( Anjana Prakash, J. )