High Court Patna High Court - Orders

Mahesh Rai vs The State Of Bihar on 4 July, 2008

Patna High Court – Orders
Mahesh Rai vs The State Of Bihar on 4 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.8258 of 2008
                              MAHESH RAI
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

3 4.7.2008 Heard learned counsel for the petitioner and

counsel appearing on behalf of the State.

It is a case under Section 364/34 of the

Indian Penal Code.

The victim was recovered after two months

and thereafter his statement was recorded under Section 164 of

the Cr.P.C. after one month of his recovery. In the statement

under Section 164 Cr.P.C. he names five persons and also says

that he has learnt that this petitioner was involved in the

occurrence. The Investigating Officer has submitted a final form

with respect to other five persons, whereas the investigation is

still pending, as far as this petitioner is concerned, which is

indicated in the charge-sheet. Learned counsel submits that

because the petitioner is an accused in other two cases, he has

been remanded in this case on 17.11.2007.

Considering the evidences that comes against

the petitioner till now, I direct that the petitioner, namely,

Mahesh Rai, should be released on bail on furnishing bail bonds

of Rs.10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Siwan in connection with Bhagwanpur P.S. Case No. 37 of 2004

with the condition that one of the bailor should be a close family
-2-

member of the petitioner and that the petitioner who attend the

Court on each and every date and as and when required by the

Court and if he absent even for a single date without cause, his

bail bond shall stand cancelled.

P.K.                        (Sheema Ali Khan,J.)