High Court Patna High Court - Orders

Parshuram Mukhiya vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Parshuram Mukhiya vs State Of Bihar on 23 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.18517 of 2010
             PARSHURAM MUKHIYA, S/o Chhedi Mukhiya.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 23.06.2010 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.

The petitioner was refused bail by order

dated 05.08.2007 vide Cr. Misc. No. 28503 of 2009

with observation that the trial be expedited and

conclude it within a period of nine months. The

impugned order reveals that there has been no

progress in the trial at all since even now after the

two witnesses initially examined no other witness has

been examined despite processes.

In view of such, let the petitioner, above

named who is in custody since 04.05.2007 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 Additional

Sessions Judge-II, Supaul in connection with S.Tr.

No. 97 of 2008 arising out of Nirmali P.S. Case No. 15
2

of 2007 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. The bailor

will also undertake to inform the Court if there is any

change in the address of the petitioner. (ii) 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.)
Vikash/-