High Court Patna High Court - Orders

Mewa Lal Sah vs Satte Of Bihar on 18 August, 2010

Patna High Court – Orders
Mewa Lal Sah vs Satte Of Bihar on 18 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.29412 of 2010
    MEWA LAL SAH SON OF LATE NAGESHWAR PRASAD SAH, R/O VILLAGE-
                 SONAILI, P.S.- KADWA, DISTRICT- KATIHAR
                                   Versus
                              SATTE OF BIHAR
                                  -----------

2 18/08/2010 Heard Md. Imteyaz Ahmad learned counsel for

the petitioner and learned APP for the State.

Earlier prayer for bail of the petitioner was

rejected vide order dated 3.5.2010 passed in Cr. Misc.

No. 13609 of 2010 considering the fact that co-accused

Chhotu Sah has been refused bail against whom there

is similar allegation of causing fatal burn injury to the

victim/deceased.

Submission is that subsequently co-accused

Chhotu Sah having similar allegation has been admitted

to bail by this Court.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of the learned Additional Sessions

Judge, F.T.C. No. II/concerned Court, Katihar in

Sessions Trial No. 123 of 2010 arising out of Kadwa P.S.

Case No. 3 of 2009, subject to the condition that: (i) one

of the bailors will be a close relative of the petitioner,

who will give an affidavit giving genealogy as to how he
2

is related with the petitioner. The bailor will undertake

to furnish information to the court about any change in

the address of the petitioner, (ii) 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.

avin                         (Shyam Kishore Sharma, J.)