IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18517 of 2010
PARSHURAM MUKHIYA, S/o Chhedi Mukhiya.
Versus
THE STATE OF BIHAR
-----------
02. 23.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 302/34 of the Indian
Penal Code.
The petitioner was refused bail by order
dated 05.08.2007 vide Cr. Misc. No. 28503 of 2009
with observation that the trial be expedited and
conclude it within a period of nine months. The
impugned order reveals that there has been no
progress in the trial at all since even now after the
two witnesses initially examined no other witness has
been examined despite processes.
In view of such, let the petitioner, above
named who is in custody since 04.05.2007 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 Additional
Sessions Judge-II, Supaul in connection with S.Tr.
No. 97 of 2008 arising out of Nirmali P.S. Case No. 15
2
of 2007 subject to the following conditions:- (i) That
one of the bailors will be a close relative of the
petitioner who will give an affidavit giving genealogy
as to how he is related with the petitioner. The bailor
will also undertake to inform the Court if there is any
change in the address of the petitioner. (ii) That the
petitioner will be well represented on each date and if
he fails to do so on two consecutive dates, his bail will
be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-