IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6599 of 2011
RAMESH RAM son of Shri Ganesh Ram
Versus
THE STATE OF BIHAR
-----------
2/ 23.03.2011 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, 35 of the Arms Act.
Considering that the petitioner is in custody since
18.09.2010 for recovery of a country made pistol and a cartridge and
there is only one other case pending against him which fact shall be
verified by the court below before releasing the petitioner on bail, 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 below to
the satisfaction of the Chief Judicial Magistrate, Vaishali at Hajipur,
in connection with Goraul P.S. Case No.223 of 2010, subject to the
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 another bailor shall be Banti
Kumar, brother-in-law of the petitioner. The bailors will undertake
to furnish information to the court about any change in the address
of the petitioner, (ii) That the bailors shall also state on affidavit that
they 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)
2
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, and (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.
JA/- (Anjana Prakash,J.)