IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29412 of 2010
MEWA LAL SAH SON OF LATE NAGESHWAR PRASAD SAH, R/O VILLAGE-
SONAILI, P.S.- KADWA, DISTRICT- KATIHAR
Versus
SATTE OF BIHAR
-----------
2 18/08/2010 Heard Md. Imteyaz Ahmad learned counsel for
the petitioner and learned APP for the State.
Earlier prayer for bail of the petitioner was
rejected vide order dated 3.5.2010 passed in Cr. Misc.
No. 13609 of 2010 considering the fact that co-accused
Chhotu Sah has been refused bail against whom there
is similar allegation of causing fatal burn injury to the
victim/deceased.
Submission is that subsequently co-accused
Chhotu Sah having similar allegation has been admitted
to bail by this Court.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned Additional Sessions
Judge, F.T.C. No. II/concerned Court, Katihar in
Sessions Trial No. 123 of 2010 arising out of Kadwa P.S.
Case No. 3 of 2009, subject to the condition that: (i) one
of the bailors will be a close relative of the petitioner,
who will give an affidavit giving genealogy as to how he
2
is related with the petitioner. The bailor will undertake
to furnish information to the court about any change in
the address of the petitioner, (ii) 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.
avin (Shyam Kishore Sharma, J.)