IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26056 of 2011
Mukesh Kumar Tiwary @ Mukesh Tiwary son of Gagan Dev Tiwary
resident of village Gidhas, P.S.-Sahebganj, District-Muzaffarpur. ........Petitioner.
Versus
The State of Bihar ...Opposite Party.
-----------
2. 18.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 30.09.04 in a case
initially registered under Section 394 of the Indian Penal Code
and later on Section 395 of the Indian Penal Code was also
added.
Petitioner is neither named in F.I.R. nor anything has
been recovered from his conscious possession and it would
appear from the perusal of the impugned order that petitioner
was put on T.I.P. but he was not identified either by the
informant or by any other witnesses.
It appears that the learned 7th Additional Sessions
Judge has rejected the prayer for bail of the petitioner only on
the ground that petitioner has nine criminal cases in his credit
and earlier he had escaped from jail.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner, namely,
Mukesh Kumar Tiwary @ Mukesh Tiwary, be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten thousand only)
with two sureties of the like amount each to the satisfaction of
S.D.J.M. (West) Muzaffarpur in connection with Sahebganj P.S.
2
Case no. 106/04 and G.R. No.1281/04.
Kamlesh (Hemant Kumar Srivastava, J.)