High Court Patna High Court - Orders

Upendra Yadav vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Upendra Yadav vs State Of Bihar on 26 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.26826 of 2010
             UPENDRA YADAV, S/o Shri Bhagwan Yadav.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 26.08.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 25(1-B)A, 26 and 35

of the Arms Act.

It has been submitted that the petitioner is

in custody since 25.08.2009 for recovery of one

country-made loaded pistol and two live cartridges

and now petitioner’s brother undertakes

responsibility for the petitioner’s conduct after his

release from jail custody.

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 as fixed by the

Court to the satisfaction of Sri R.K. Singh, Judicial

Magistrate, 1st Class, Buxar (or his successor) in

connection with Dumraon P.S. Case No. 144 of 2009

subject to the following conditions:- (i) That one of the

bailors will be a close relative of the petitioner who
2

will give an affidavit giving genealogy as to how he is

related with the petitioner and the other bailor shall

be the brother of the petitioner. The bailor will also

undertake to inform the Court if there is any change

in the 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 the 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

and if he fails to do so on two consecutive dates, his

bail will be liable to be cancelled.

In view of the antecedents of the petitioner,

the petitioner is directed to appear before the Supdt.

of Police, Buxar within fifteen days of his release with

a copy of this order and thereafter every two weeks for
3

the next one year. The conduct of the petitioner will

be kept under watch in this period by the S.P.

concerned and if it is found wanting in any respect, a

report shall be made to the court concerned by him to

initiate a proceeding for cancellation of bail for

reasons of misuse of bail. After reporting to the

Superintendent of Police, a certificate will be filed by

the petitioner before the court concerned.

(Anjana Prakash, J.)
Vikash/-