High Court Patna High Court - Orders

Vijay Singh Yadav vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Vijay Singh Yadav vs State Of Bihar on 12 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22536 of 2010
                    VIJAY SINGH YADAV, SON OF LATE BIHARI SINGH
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 12.07.2010 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.

It has been submitted that from the possession of the

petitioner a country made pistol without cartridge was recovered

for which he is in custody since 19.10.2008. Further submission

is that the petitioner apart from a case instituted for SC/ST Act,

is not an accused in any other case.

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 to the satisfaction of Sri A.K. Singh, Judicial

Magistrate, 1st Class, Arrah, Bhojpur, in Sessions Trial No. 1023 of 2010

arising out of Charpokhari P.S. Case No. 156 of 2008 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 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
2

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.

( Anjana Prakash, J.)
S.Ali