IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19317 of 2010
RAMPREVESH URAON SON OF RAMCHANDRA URAON
Versus
STATE OF BIHAR
-----------
5. 20.7.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 3/4 of the Explosive Substance Act and 17
of the C.L.A. Act.
The prosecution case is that the petitioner and the co-
accused were arrested on suspicion and disclosed that a mile had
been led in the Ariel and on their pointing out the mile was defused.
The submission is that the petitioner is in custody since
10.10.2008 and he has no criminal antecedents.
In view of such, 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 to the
satisfaction of F.T.C.5, Kaimur at Bhabua in Sessions Trial No.27
of 2009 arising out of Adhaura P.S.case No.19 of 2008, subject to
the conditions (i) That one of the bailors shall be the local since the
petitioner belongs to Rohtas at Sasaram district and the other
bailor shall be the father of the petitioner. The bailor will undertake
to furnish information to the court about any change in the 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
-2-
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 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.
The Magistrate concerned before releasing the
petitioner on bail will confirm that the petitioner is not an accused in
any other case.
( Anjana Prakash, J. )
Narendra/