High Court Patna High Court - Orders

Chaitu Mahto @ Chaitu @ Chaitu … vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Chaitu Mahto @ Chaitu @ Chaitu … vs The State Of Bihar on 19 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No. 31649 of 2011
                   Chaitu Mahto @ Chaitu @ Chaitu Nonia @ Chaitu Kumar,
                                   S/o Ramjeevan Mahto.
                                            Versus
                                     The State of Bihar
                                         --------------

02. 19.09.2011 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 and Section 27 of the Arms Act.

The petitioner was refused bail by order dated

23.08.2010 but has renewed his prayer for bail on the

ground that he is in custody since 21.11.2009 and other

co-accused persons similarly placed have been granted

bail on ground of their long custody as also that there is

no progress in trial.

Considering the same, let the petitioner, above

named be released on bail on furnishing bail bond of Rs.

5,000/- (Five Thousand) with two sureties of the like

amount each or any other surety as fixed by the Court to

the satisfaction of Additional Sessions Judge, F.T.C.-IV,

Patna in connection with S.Tr. No. 1257/10 arising out of

Phulwarisharif P.S. Case No. 463 of 2009 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
2

and the other bailor shall be the brother of the petitioner

namely Rajendra Mahto. The bailor will also undertake to

inform the Court if there is any change in the address of

the petitioner. (ii) That the bailor shall also state on

affidavit that he will inform the court concerned if the

petitioner is implicated in any other case of similar nature

after his release in the present case and thereafter the

court below will be at liberty to initiate the proceeding for

cancellation of bail on the ground of misuse. (iii) 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.

It has been submitted that the petitioner is

accused in only other case which fact will be verified by

the Court concerned before releasing the petitioner on

bail.

The Trial Court is directed to send a list of

witnesses fixing specific dates to the S.P. concerned

along with the copy of this order who will ensure the

attendance of the witnesses on the said dates so that

there is no further delay in trial.

(Anjana Prakash, J.)
Vikash/-