High Court Patna High Court - Orders

Shashi Kahar @ Sahil Kahar vs The State Of Bihar on 1 September, 2010

Patna High Court – Orders
Shashi Kahar @ Sahil Kahar vs The State Of Bihar on 1 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.32291 of 2010
                  SHASHI KAHAR @ SAHIL KAHAR S/O RAJU CHANDRAVANSHI
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

02 01.09.2010 Heard both sides.

Petitioner renews prayer for grant of bail in view of the liberty

so granted to him by order dated 24.08.2009 passed on his earlier bail

application ( Annexure-1).

Petitioner is in custody since 17.07.2008. He along Raj Kumar

Pandey are facing charge(s) punishable under Section 25(1-b)A of the

Arms Act. Referring to Annexure-3, it is stated that co-accused,

namely, Raj Kumar Pandey has since been privileged with bail by this

Court by order dated 19.11.2009.

In the facts and circumstances of the case, let petitioner, above

named, be released on bail on furnishing bail bond of Rs. 10,000/-

(Ten thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Patna in connection with

Kankarbagh P.S. Case no. 273 of 2008, subject to the following

conditions:-

(i) One of the bailors should be the own/close family

member of the petitioner.

(ii) The petitioner shall appear in person before the Court

below on the date(s) fixed at the trial. In case of default

in such appearance the Court below shall have liberty

to cancel the bail bond of petitioner and secure his
arrest in accordance with law.

(iii) If it is found that during the subsistency of this

privilege, the petitioner has indulged himself in any

criminal case, the same shall be treated as breach of

the conditions of bail passed by this Court which will

entail cancellation of bail.

Sym                                            ( Kishore K. Mandal, J.)