High Court Patna High Court - Orders

Samir @ Pappu Khan vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Samir @ Pappu Khan vs State Of Bihar on 1 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21583 of 2010
              SAMIR @ PAPPU KHAN, S/o Late Md. Shafi.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 01.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 399 and 402 of the

Indian Penal Code and Sections 25(1-B) A, 26 and 35

of the Arms Act.

It has been submitted that the petitioner was

apprehended along with other co-accused persons

and even though fire arms were recovered from the

possession of the other co-accused, no incriminating

article was recovered from his possession which

would warrant a prosecution under the Arms Act.

In view of such, let the petitioner, above

named who is in custody since 22.03.2010 and has

no criminal antecedent 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 Chief Judicial Magistrate, Ara in

connection with Ara Nawadah P.S. Case No. 127 of

2010 subject to the following conditions:- (i) That one
2

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. 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 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/-