IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20007 of 2010
SANDEEP KUMAR, S/o Surendra Prasad.
Versus
THE STATE OF BIHAR
-----------
03. 12.07.2010 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.
Considering that for recovery of one country-
made pistol and eight live cartridges the petitioner
has remained in custody since 08.02.2010 and the
petitioner’s father undertakes responsibility of
petitioner’s conduct who is a young boy after his
release from jail custody, 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, Danapur in connection
with Danapur P.S. Case No. 34 of 2010 subject to the
following 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
2
the petitioner and the other bailor shall be the father
of 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. (v) 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.
(Anjana Prakash, J.)
Vikash/-