High Court Patna High Court - Orders

Ramprevesh Uraon vs State Of Bihar on 20 July, 2010

Patna High Court – Orders
Ramprevesh Uraon vs State Of Bihar on 20 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19317 of 2010
                     RAMPREVESH URAON SON OF RAMCHANDRA URAON
                                             Versus
                                      STATE OF BIHAR
                                           -----------

5. 20.7.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 3/4 of the Explosive Substance Act and 17

of the C.L.A. Act.

The prosecution case is that the petitioner and the co-

accused were arrested on suspicion and disclosed that a mile had

been led in the Ariel and on their pointing out the mile was defused.

The submission is that the petitioner is in custody since

10.10.2008 and he has no criminal antecedents.

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 F.T.C.5, Kaimur at Bhabua in Sessions Trial No.27

of 2009 arising out of Adhaura P.S.case No.19 of 2008, subject to

the conditions (i) That one of the bailors shall be the local since the

petitioner belongs to Rohtas at Sasaram district and the other

bailor shall be the father of the petitioner. The bailor will undertake

to furnish information to the court about any change in the address

of the petitioner, (ii) that the affidavit shall clearly state that the

petitioner is not an accused in any other case and if he is he shall

not be released on bail, (iii) that the bailor shall also state on

affidavit that he will inform the court concerned if the petitioner is
-2-

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 and (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.

The Magistrate concerned before releasing the

petitioner on bail will confirm that the petitioner is not an accused in

any other case.

( Anjana Prakash, J. )

Narendra/