High Court Patna High Court - Orders

Mukhia Jaipal Singh vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Mukhia Jaipal Singh vs The State Of Bihar on 22 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.31513 of 2011
                       Mukhia Jaipal Singh, S/O-Late Ram Khelawan Rai
                                              Versus
                                      The State Of Bihar
                                            -----------

04 22.11.2011 Supplementary affidavit is filed on behalf of the

petitioner.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Petitioner is an accused in a case registered under

Section 302 and other minor Sections of the Indian Penal Code as well

as 27 of the Arms Act.

Petitioner is named in the first information report and no

doubt, in the first information report, no specific overt-act has been

attributed against the petitioner but in course of investigation several

witnesses vide Paragraph Nos. 15, 47 & others have claimed to have

seen the petitioner committing murder of one of the deceased persons

of this case. Admittedly, three persons have been killed in this case on

account of political rivalry. Para-107 of the case diary reveals that

petitioner and other co-accused persons carry criminal antecedent

though learned counsel for the petitioner submits that above stated

cases have been registered against other co-accused persons and so far

as petitioner is concerned, eight cases have been instituted against him

but in almost all the cases final form has already been submitted.

Considering the allegation levelled against the petitioner

in course of investigation, nature of the offence as well as submissions
2

of the parties, I am not inclined to release the petitioner on bail.

Accordingly, his prayer for bail in connection with Raghopur

(Rustampur O.P.) P.S. Case No. 33 of 2011 pending in the court of

Chief Judicial Magistrate, Vaishali at Hajipur is, hereby, rejected.

SHAHZAD                             ( Hemant Kumar Srivastava, J.)