High Court Patna High Court - Orders

Laljee Uraon vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Laljee Uraon vs State Of Bihar on 26 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39517 of 2010
                       LALJEE URAON, son of late Kishun Uraon
                                        Versus
                                  STATE OF BIHAR
                                       -----------

2/- 26.11.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Section 364A of the Indian Penal Code.

Considering that the petitioner has surrendered to the

Administration on its call, let the petitioner above named, who is in

custody since 02.12.2008 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 4th Additional Sessions Judge, Bagaha, West

Champaran in Ramnagar P.S. Case No. 201 of 2000 ( S. Tr. No. 377

of 2009), subject to the conditions, con,(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 will be nephew of the petitioner, namely Sanjay Uraon. 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 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
2

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,

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.

( Anjana Prakash, J.)
Ashwini/-