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/-