High Court Patna High Court - Orders

Dineshwar Dubey vs The State Of Bihar on 17 June, 2010

Patna High Court – Orders
Dineshwar Dubey vs The State Of Bihar on 17 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20441 of 2010
                  DINESHWAR DUBEY SON OF LATE CHANDRA SHEKHAR
                  DUBEY, RESIDENT OF VILLAGE MAMRAKHA BHAIYA
                  TOLA, P.S. MARKHA, DIST. MOTIHARI AT EAST
                  CHAMPARAN --- PETITIONER.
                                           Versus
                           THE STATE OF BIHAR--OPP. PARTY.
                                         -----------

2/ 17.06.2010 Heard the parties.

In a criminal prosecution instituted for

offences under section 302, 120(B), 34 I.P.C. and 27 of

the Arms Act, though the petitioner is named in the

F.I.R. as an accused, but allegation of killing of the

deceased is against two other unknown accused persons.

The petitioner is stated to be one of the conspirators for

getting the crime in question committed, though

admittedly the petitioner was not present there on the

alleged place of occurrence. The enmity between the

parties is admitted in the F.I.R. itself. By referring to

Annexure- 2 and 3 it is submitted that co-accused Raju

Tiwary, Ratan Tiwary and Rabindra Mishra, who are also

named in the F.I.R. as accused, have been granted either

anticipatory or regular bail by different Benches of this

Court.

In the aforesaid facts and circumstances, let

the above named petitioner be enlarged on bail on

furnishing bail bond of Rs. 10,000/- with two sureties of

the like amount each to the satisfaction of Chief Judicial
-2-

Magistrate, East Champaran at Motihari in connection

with Paharpur P.S. Case No. 51 of 2006, subject to

conditions that :

(A) one of the bailors must be government

servant or close family member of the

petitioner, who will file an affidavit in the

court below showing his/her

relationship with the petitioner,

(B) if the petitioner is found involved in

same and similar nature of cases in

future, then in that case the informant/

prosecution shall be at liberty to file a

petition for cancellation of the bail of the

petitioner, and if such a petition is filed,

the court below would be obliged to

dispose of the same in accordance with

law after giving opportunity of hearing to

all concerned .

( Birendra Prasad Verma, J )

BTiwary/