High Court Patna High Court - Orders

Kamlesh Kumar Thakur @ Kamlesh … vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Kamlesh Kumar Thakur @ Kamlesh … vs The State Of Bihar on 13 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.20254 of 2011
     Kamlesh Kumar Thakur @ Kamlesh Thakur son of Late Shive Chandra Thakur
                                    Versus
                              The State Of Bihar
                                   -----------

2/ 13.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner was refused bail by order dated

29.10.2009 vide Cr. Misc. No.25473 of 2009 and he has renewed his

prayer for bail on the ground that he is in custody since 14.11.2006.

Considering the period of custody, 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 below to the satisfaction

of the Additional Sessions Judge, VI, Muzaffarpur, in connection

with Sessions Trial No.167 of 2007 (arising out of Sakra P.S. Case

No.277 of 2006), 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. The

bailors will undertake to furnish information to the court about any

change in the address of the petitioner, and (ii) 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.)