High Court Patna High Court - Orders

Sonu Jha @ Rakesh Jha &Amp; Anr vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Sonu Jha @ Rakesh Jha &Amp; Anr vs State Of Bihar on 23 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12880 of 2010
                  1. SONU JHA @ RAKESH JHA SON OF LATE SHAMBHU JHA
                      ALIAS RAM SAGAR JHA
                  2. SOHAN YADAV SON OF LATE BHOLA YADAV
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3. 23.6.2010 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Sections 25(1-B)a/26 of the Arms Act.

Considering that the petitioners are in custody since

12.9.2009 for having been found in possession of one country

made loaded pistol with cartridges, let the petitioners above named

be released on bail on furnishing bail bond of Rs.5,000/- (Five

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

satisfaction of Sub Divisional Judicial Magistrate, Khagaria in

Gangaur (Khagaria) P.S.case No.379 of 2009, subject to the

conditions (i) That one of the bailors shall be the mother of the

petitioners and the other bailor will be a close relative of the

petitioners who will give an affidavit giving genealogy as to how he

is related with the petitioners. The bailor will undertake to furnish

information to the court about any change in the address of the

petitioners, (ii) that the bailor shall also state on affidavit that he will

inform the court concerned if the petitioners are implicated in any

other case of similar nature after their 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
-2-

the petitioners will give an undertaking that they will receive the

police papers on the given date and be present on date fixed for

charge and if they fail to do so on two given dates and delays the

trial in any manner, their bail will be liable to be cancelled for

reasons of misuse and (iv) that the petitioners will be well

represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

( Anjana Prakash, J. )

Narendra/