IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.30064 of 2010
SUDAMA URAON son of Ram Hari Uraon
Versus
STAT OF BIHAR
-----------
4/ 27.10.2010 Supplementary affidavit on behalf of the petitioner is
being filed. Let it be kept with the record.
Heard learned counsel for the petitioner and the State.
The petitioner was refused bail earlier by order dated
06.10.2009 passed in Cr. Misc. No. 23874 of 2009.
Considering that the petitioner is in custody since
20.12.2008 and now charges have been framed as also that he has
surrendered in all the eight cases in which he was wanted, 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 the Additional Sessions Judge-cum- Fast Track Court
No. V, Rohtas, in connection with S. T. No. 113 of 2009 arising out
of Rohtas P.S. case no. 10 of 2008, subject to the 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 and the other bailor shall be the brother-in-law of the
petitioner, namely, Binod Uraon son of Sachindra Uraon. The bailors
will undertake to furnish information to the court about any change
in the address of the petitioner, (ii) That the bailors shall also state on
affidavit that they will inform the court concerned if the petitioner is
implicated in any other case of similar nature after his release in the
-2-
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 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.
JA/- (Anjana Prakash, J.)