High Court Patna High Court - Orders

Sulo Mukhiya @ Chopu vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Sulo Mukhiya @ Chopu vs State Of Bihar on 25 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.9261 of 2010
                       SULO MUKHIYA @ CHOPU
                                 Versus
                           STATE OF BIHAR
                                -----------

03. 25.06.2010 Petitioner is languishing in jail in a case

registered under Section 307, 302 of the I.P.C. and ¾ of

the Explosive Substance Act.

It is alleged that petitioner along with Ratan

Mukhiya prepared the bomb and kept in the hut which

accidentally exploded resulting into the causing injury of

minor girls who were playing nearby the hut. It is also

alleged that petitioner along with his associates

disappeared the body of the injured. It is further

submitted by learned counsel for the petitioner that

petitioner has no criminal antecedent and he has not

intention to cause injury to anyone.

Learned counsel for the State however

submits that during investigation it has come that

petitioner has assisted Ratan Mukhiya in preparing those

bombs and subsequently was instrumental in

disappearing the body of the victims.

Considering the allegations, I am not inclined

to enlarge the petitioner on bail. The application for

grant of bail is rejected.

However, petitioner is at liberty to renew his
2

prayer for bail after six months.

Shageer                                       (Dinesh Kumar Singh, J.)