IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23335 of 2011
Sachendra Kumar @ Satyendra Kumar, Son of Ramdeo Yadav
Versus
The State Of Bihar
with
Cr.Misc. No.23446 of 2011
Bittu Kumar Son of Kusheshwar Prasad Yadav
Versus
The State Of Bihar
-----------
2. 01.08.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under Section 414 of the Indian Penal Code and under
Sections 25(1-B) A, 26 of the Arms Act.
Considering that for recovery of two cartridges and
one loaded pistol respectively, the petitioners have remained in
custody since 05.02.2011 and having fair antecedent, let the
petitioners, above named be released on bail on furnishing bail
bonds of Rs. 5,000/- (five thousand) each with two sureties of
the like amount each or any other sureties to be fixed by the
court below to the satisfaction of the Chief Judicial Magistrate,
Saharsa in connection with Saharsa Sadar P.S. Case No. 52 of
2011 subject to the conditions (i) That one of the bailors will be
a close relative i.e. brother/father/mother of the petitioner, and
another bailors shall be local in nature. The bailors will
undertake to furnish information to the court about any change
in the address of the petitioner, (ii) That the affidavit shall
clearly state that the petitioners are not an accused in any other
case and, if they are, they shall not be released on bail, (iii) That
2
the bailors shall also state on affidavit that they will inform the
court concerned if the petitioners are 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 petitioners will give an undertaking that they will
receive the police papers on the given date and be present on
date fixed for charge and if they fail to do so on two given dates
and delay the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse, and (v) That the petitioners will
be well represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be canceled.
Md. Ibrarul ( Anjana Prakash, J.)