IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24664 of 2011
Rakesh Nigam, Son of P.N. Nigam, C/o Ramadhin Kumar Verma, Kisan bag
Kargil Chowk, Biharsharif, P.S.-Laheri, District-Nalanda.
..............Petitioner.
Versus
The State of Bihar ..........Opp. Party.
-----------
2. 27.07.2011 Heard learned counsel for the petitioner and learned counsel
appearing for the State.
It is submitted that the petitioner was a Project Engineer and
the work was being carried out by the Contractor, Ashok Mahto, who is
also a co-accused in this case. It is also submitted that there could not
have been any motive for the petitioner to put the life of the victim in
danger. The victim died an accidental death due to electrocution.
He submits that in no case it would be a case of intentional
killing and at best it can be a case under Section 304(A) of the Indian
Penal Code, which is bailable in nature.
Learned counsel for the State opposes the prayer for grant of
bail.
Be that as it may, taking into consideration the aforesaid
submissions, let the petitioner, namely Rakesh Nigam in the event of his
arrest or surrender before the Court below within a period of four weeks
from the date of communication of this order, 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 Chief Judicial Magistrate, Nalanda
at Biharsharif in connection with Giriyak P.S. Case No. 97 of 2011.
Sanjeet (Ashwani Kumar Singh, J.)