High Court Patna High Court - Orders

Shiv Jee Singh vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Shiv Jee Singh vs State Of Bihar on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.32808 of 2010
                         SHIV JEE SINGH, SON OF BHOLA SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 30.09.2010 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, 26 and 35 of the Arms Act.

Considering the nature of allegations as well as the

relationship between the parties, 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 or any other surety to be fixed by the court concerned to

the satisfaction of Sub Divisional Judicial Magistrate,

Bikaramganj (Rohtas), in Dawath P.S. Case No. 59 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 undertake to furnish information to the court about

any change in address of the petitioner. (ii)That the affidavit

shall clearly state that the petitioner is not an 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
2

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.)
S.Ali