IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22525 of 2010
SATYA NARAIN SINGH @ TANIK SINGH, SON OF LATE CHOUBA
SINGH
Versus
THE STATE OF BIHAR
-----------
2. 12.07.2010 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, 27 of the Arms Act and
Section 307 of the Indian Penal Code.
It has been submitted that even though there is an
allegation that there was firing but no one was injured and from
the possession of the petitioner, allegedly Fire Arms were
recovered which were handed over to the Informant.
In view of such, let the petitioner above named, who
is in custody since 14.12.2008, 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 A.D.J. –
IV, Nawada, in Sessions Trial No. 29 of 2009 arising out of
Muffasil P.S. Case No. 126 of 2008 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 undertake to
furnish information to the court about any change in 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
2
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)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.
The fact that the petitioner is an accused in only one
other case besides the present one will be verified by the
Magistrate before releasing the petitioner on bail.
( Anjana Prakash, J.)
S.Ali