IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1185 of 2010
MUKESH SINGH, S/O Ram Das Singh,
R/O Vill. Rajaura, P.S. Muffasil,
District- Begusarai..................Petitioner
Versus
THE STATE OF BIHAR.............Opposite Party
-----------
5. 24.06.2010 Heard both sides.
This case instituted against unknown relating to
murder of brother of the informant. The petitioner’s name
emerged subsequently in connection with Muffasil P.S.
Case No. 267 of 2008 for offences under Sections 302/34
of the I.P.C.
Petitioner’s name was disclosed during
investigation by one Banshidhar Choudhary @ Bindurjee
who was apprehended in his confessional statement. It is
stated that Banshidhar Choudhary @ Bindurjee has not
only been granted regular bail but also it appears that he
has been already acquitted under section 232 of the
Criminal Procedure Code finding no evidence there
appears absolutely no other material against the petitioner.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioner, namely, Mukesh Singh, is directed to be
released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand only) with two sureties of the like amount
2
each to the satisfaction of Chief Judicial Magistrate,
Begusarai, in connection with Begusarai Mufassil P.S.
Case No. 267/2008. Subject to condition laid down under
Section 438(2) of the Criminal Procedure Code with
additional condition to attend the court during trial on
each and every date at least for one year or till
conclusion of the case whichever is earlier, in case of
failure on two consecutive dates, the liberty shall be
deemed to be cancelled.
Praveen (Akhilesh Chandra,J.)