High Court Patna High Court - Orders

Lal Bihari Saw @ Lal Bihari Kanu @ … vs The State Of Bihar on 29 October, 2010

Patna High Court – Orders
Lal Bihari Saw @ Lal Bihari Kanu @ … vs The State Of Bihar on 29 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr. Misc. No.28308 of 2010
                LAL BIHARI SAW @ LAL BIHARI KANU @ BIHARI KANU
                         Son of late Sukhdeo Saw @ Sukhdeo Kanu
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

2/ 29.10.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an accused in a case under Sections 302, 201,

120B/34 of the Indian Penal Code, Section 27 of the Arms Act and

17/18 of the Criminal Law Amendment Act.

The informant stated that while he alongwith his father

was proceeding to Chunhatta mines by two bicycles and reached

near Kamunia Tuta Bridge, 50-60 uniformed persons armed with

deadly weapon surrounded his father and took him towards north of

Jamunia bridge and out of them informant identified 32 persons. On

20.09.2003, the informant found the dead body of his father on

Navhatta Rohtas Road.

Learned counsel for the petitioner submits that many

persons named in the First Information Report have already been

granted bail. He further submits that though the petitioner has been

remanded in this case in 26.04.2010 but he is in custody since 2005.

In the circumstances, petitioner, named above, is directed

to 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 Chief Judicial Magistrate, Rohtas at Sasaram in

connection with Nauhatta P.S. case no. 37 of 2003, with the

following conditions: (i) both the bailors would be his own family

members, (ii) the petitioner will not physically absent for two
2

consecutive dates at stretch, till three witnesses are examined. The

trial court would expedite the trial and will take all steps to ensure

attendance of the witness as well as appearance of the accused

persons.

(Samarendra Pratap Singh, J.)
Uday/