High Court Patna High Court - Orders

Prem Sharma vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Prem Sharma vs The State Of Bihar on 2 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.30850 of 2010
                 PREM SHARMA S/O RAJ MANI SINGH
                                 Versus
                        THE STATE OF BIHAR
                                -----------

5. 02.02.2011 The petitioner was refused bail earlier by

the order dated 9.2.2010 since he had remained

absconding for number of years.

It has been submitted that the charges

have been framed on 10.8.2010 and the petitioner

undertakes to be personally present on each and every

date of the trial and will not abscond.

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 learned

Special Judge, S.C.S.T. (P.A.) Act, Gaya in connection

with Belaganj P.S. Case No. 57/99, Trial No. 59/09,

subject to the conditions, (i) That one of the bailor 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 bailor will undertake to furnish

information to the Court about any change in address

of the petitioner. (ii) That the affidavit shall clearly
state that the petitioner is not an accused in any other

case and if he is he shall not be released on bail, (iii)

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 ground of misuse, (iv) That the

petitioner will be well represented on each date if he

fails to do so on two consecutive dates, his bail will be

liable to be cancelled.

Fahad.                             ( Anjana Prakash, J. )