High Court Patna High Court - Orders

Surya Sardar @ Surya Narain Sardar vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Surya Sardar @ Surya Narain Sardar vs State Of Bihar on 28 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.1256 of 2010
                 SURYA SARDAR @ SURYA NARAIN SARDAR S/O KARI SARDAR
                                               Versus
                                       STATE OF BIHAR
                                             -----------

4. 28.6.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 395 of the Indian Penal Code.

It has been submitted that the petitioner is not named

in the First Information Report nor any incriminating articles

has been recovered from his possession pursuant to the

confessional statement of the co-accused. It has further been

submitted that the petitioner has been made accused on account

of criminal antecedents, but he had left the world of crime and

in fact, he surrendered to the general administration, which fact

is apparent from the paragraph 99 of the case diary.

In view of such let the petitioner, above named, who

is in custody since 9-9-2009, 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 the learned C.J.M,

Supaul, in connection with Jadia P.S. case no. 64/09 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 other bailor shall be

the father/ wife of the petitioner. The bailor will undertake to
2

furnish information to the court about any change in the

address of the petitioner, (ii) 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 the ground of misuse, (iii) That the petitioner will give

an undertaking that he will receive the police papers on the

given date and be present on date fixed for charge and if he

fails to do so on two given dates and delays the trial in any

manner, his bail will be liable to be cancelled for reasons of

misuse. (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.

Fahad.                                     ( Anjana Prakash, J.)