High Court Patna High Court - Orders

Sonu Singh vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Sonu Singh vs State Of Bihar on 15 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.19354 of 2010
             SONU SINGH S/O SRI SANTOSH SINGH
                             Versus
                       STATE OF BIHAR
                            -----------

4. 15.09.2010 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 and 26 of

the Arms Act.

By an order dated 21.6.2010 this petition

was ordered to be listed after two months with the

obvious intent of granting bail to the petitioner on the

said date.

In view of such, 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 learned Sub

Divisional Judicial Magistrate, Bikramganj, Rohtas at

Sasaram in connection with Karakat P.S. Case No.

25/2010, subject to the conditions, (i) That one of the

bailor will be a close relative of the petitioner who will

give an affidavit giving genealogy as to how he is
2

related with the petitioner and the other bailor shall

be the mother of 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 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 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 if

he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

Fahad.                            ( Anjana Prakash, J. )