IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36455 of 2010
Sulendra Dome @ Surendra Dom, Son of Sri Raj Kumar,
Resident of Village- Telbigha, Dom Toli, Police Station-Kotwali,
District-Gaya at present Mohalla-Hurli Hill, Bairagi, Police
Station-Kotwali, District-Gaya.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Manish Kumar-2, Advocate.
For the State : APP.
----------------------------------
05/ 21.09.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
Earlier, prayer for bail of the
petitioner was rejected twice. By the last
rejection order dated 11.12.2009, the
petitioner was granted liberty that he may
renew his prayer for bail after examination
of the informant.
A report from Additional Sessions
Judge, Fast Track Court No.I, Danapur has
been received which mentions that the
informant has been examined as P.W.6.
Learned Counsel for the petitioner
has submitted that the informant has named
only three persons and he has not named the
petitioner. The petitioner is in custody
since 12.05.2008.
Considering the facts and
circumstances of the case, prayer for bail is
2
allowed. Let petitioner Sulendra Dome @
Surendra Dom be enlarged on bail on
furnishing 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, Fast Track
Court No. I/court concerned, Danapur at Patna
in connection with Sessions Trial No. 526 of
2009 arising out of Shahpur P.S. Case No. 57
of 2008 on the condition that one of his
bailors shall be a Government or Semi-
Government employee.
(Shyam Kishore Sharma, J.)
kksinha/-