High Court Patna High Court - Orders

Abdhesh Roy @ Burha Roy vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Abdhesh Roy @ Burha Roy vs The State Of Bihar on 23 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.903 of 2011
             ABDHESH ROY @ BURHA ROY, SON OF LATE BANARSI ROY @
             LATE BANARSI MANDAL
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 23.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner was refused bail by an order dated

5.4.2010 passed in Cr. Misc. 2567 of 2010 but stating therein

that it was being rejected for the present.

It has been submitted that the petitioner is in custody

since 12.7.2009 and now the petitioner’s son-in-law Gangadhar

Roy is ready to stand surety.

Considering the same, 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 Chief Judicial Magistrate, Lakhisarai, in

Lakhisarai P.S. Case No. 286 of 2009 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 and the other shall be the

son-in-law of the petitioner namely Gangadhar Roy. 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
2

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 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