High Court Patna High Court - Orders

Mukesh Singh@ Mukesh Kumar vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Mukesh Singh@ Mukesh Kumar vs The State Of Bihar on 29 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.32436 of 2011
                Mukesh Singh@ Mukesh Kumar, son of Shri Ram Charitra Singh
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2. 29.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 302/34 of the Indian Penal Code,

Section 27 of the Arms Act and Sections 3(2)(V) of the SC/ST

Act.

The prosecution case is that dispute arose while a

dance programme was going on in course of which accused

Raj Kumar Singh fired at the son of the Informant which hit him

at his chest whereas accused Gauri Singh fired at Rudal

Manjhi. Three other accused persons including the petitioner

generally fired. Both the deceased sustained simple fire arms

injury which is attributable to the other accused persons.

In view of such, let the petitioner above named who

has fair antecedent, 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 to be fixed by the court

concerned to the satisfaction of Chief Judicial Magistrate,

Nalanda at Bihar Sharif in connection with Giriak P.S. Case

No. 20 of 2011, 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
2

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 affidavit shall clearly state that the petitioner is not an

accused in any other case and if he is he shall not be released

on bail. (iii) 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. (iv) That the petitioner will give an undertaking that he

will receive the police papers on the given date and be present

on date fixed for charge and if he fails to do so on two given

dates and delays the trial in any manner, his bail will be liable

to be cancelled for reasons of misuse. (v) 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.)
S.Ali