High Court Patna High Court - Orders

Sudama Uraon vs Stat Of Bihar on 27 October, 2010

Patna High Court – Orders
Sudama Uraon vs Stat Of Bihar on 27 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.30064 of 2010
                       SUDAMA URAON son of Ram Hari Uraon
                                       Versus
                                  STAT OF BIHAR
                                      -----------

4/ 27.10.2010 Supplementary affidavit on behalf of the petitioner is

being filed. Let it be kept with the record.

Heard learned counsel for the petitioner and the State.

The petitioner was refused bail earlier by order dated

06.10.2009 passed in Cr. Misc. No. 23874 of 2009.

Considering that the petitioner is in custody since

20.12.2008 and now charges have been framed as also that he has

surrendered in all the eight cases in which he was wanted, 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 the Additional Sessions Judge-cum- Fast Track Court

No. V, Rohtas, in connection with S. T. No. 113 of 2009 arising out

of Rohtas P.S. case no. 10 of 2008, 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 and the other bailor shall be the brother-in-law of the

petitioner, namely, Binod Uraon son of Sachindra Uraon. The bailors

will undertake to furnish information to the court about any change

in the address of the petitioner, (ii) That the bailors shall also state on

affidavit that they will inform the court concerned if the petitioner is

implicated in any other case of similar nature after his release in the
-2-

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 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.)