High Court Patna High Court - Orders

Sant Yadav vs The State Of Bihar on 8 October, 2010

Patna High Court – Orders
Sant Yadav vs The State Of Bihar on 8 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.34118 of 2010
                 SANT YADAV, S/o Late Basudeo Yadav.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 08.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 25(1-B) A, 26 and 35 of the

Arms Act.

Considering that the petitioner is in custody

since 24.06.2010 for recovery of four cartridges, let the

petitioner, above named who has no other case of similar

nature 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 as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, Sheikhpura

in connection with Ariari P.S. Case No. 97 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 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 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
2

will be at liberty to initiate the proceeding for cancellation

of bail on the 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 and if he fails to do

so on two consecutive dates, his bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-