High Court Patna High Court - Orders

Gautam Mandal vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Gautam Mandal vs The State Of Bihar on 28 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23730 of 2011
                                      Gautam Mandal
                                            Versus
                                   The State Of Bihar
                                ----------------------------------

4 28-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is in jail custody since 17.06.2011 in a

case registered under section-302 & other minor sections of

the Indian Penal Code and 27 of the Arms Act.

There is allegation against this petitioner that he

opened fire on deceased but submission on behalf of the

petitioner is that the informant is not an eye witness of the

alleged occurrence and prior to giving his fardbeyan, the

informant gave telephonic information to Officer-in-charge of

concerned police station disclosing this fact that some

unknown persons had committed the murder of his brother-in-

law but subsequently, when the police recorded the fardbeyan

of the informant, he implicated the petitioner and other co-

accused persons on account of previous enmity and village

politics. It is further contended by him that having more or less

similar allegation, some co-accused persons have already

been granted privilege of bail by another benches of this court

which is evident from perusal of Annexures-2 & 3 to this

petition.

It would appear from perusal of Annexure-2 to this
2

petition that one co-accused, Madan Mandal has been granted

bail by another bench of this court vide order dated 19.01.2011

passed in Cr. Misc. No. 42508 of 2010 and there was

allegation of firing against the aforesaid Madan Mandal also

and furthermore, it would appear from perusal of Annexure-2

to this petition that while granting the bail to the aforesaid co-

accused, Madan Mandal, the another bench of this court took

into account the earlier Sanha made by the police on the basis

of telephonic information given by informant of this case.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, the petitioner, namely

Gautam Mandal is directed to be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) with two sureties of the

like amount each in connection with Bariarpur P.S. Case No.

99 of 2009 corresponding to Sessions Trial No. 589 of 2010 to

the satisfaction of Sri M.M.S. Lal, Additional Sessions Judge

(Fast Track Court No.- II), Munger.

A.K.Vishwakarma/- ( Hemant Kumar Srivastava,J.)