IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14439 of 2010
RAM PRASAD MUKHIA, SON OF SRI SUNDAR MUKHIA,
RESIDENT OF VILLAGE BERMA, P.S. MADHEPUR
(R.S. SHIVIR), DISTT. MADHUBANI.
Versus
THE STATE OF BIHAR
-----------
5. 2.7.2010. At the time of argument, learned counsel
for the petitioner produced certified copy of order
dated 24.6.2010 passed in Cr. Misc. No.16567 of
2010. Keep it on record.
Perused the report send by the Additional
Sessions Judge, F.T.C.II, Madhubani, which is kept
at flag ‘C’. The report shows that in this case,
charges have already been framed on 19.3.2010 and
summons have been issued against the witnesses.
A prayer for bail of this petitioner was
earlier rejected on second occasion by order dated
4.3.2010 passed in Cr. Misc. No.31271 of 2009. The
prayer for bail of this petitioner was rejected on
4.3.2010 on the ground that petitioner’s prayer for
bail was earlier rejected on 23.4.2009 vide Cr.
Misc. No.5692 of 2009, since there was no change in
the circumstances. While rejecting bail of this
petitioner by order dated 4.3.2010, it was observed
that petitioner will be at liberty to renew his
prayer for bail after framing of the charges.
In this case, charges have already been
2
framed. However, during this period, one of the co-
accused, namely, Muneshwari Devi approached this
Court for grant of bail vide Cr. Misc. No.16567 of
2010, which was allowed on 24.6.2010.
In view of the changed circumstance as well
as in view of the fact that co-accused has already
been granted privilege of bail, there is no reason
to deny the prayer for bail in respect of this
petitioner. Accordingly, prayer for bail is
allowed.
Let the petitioner above named be released
on bail on his furnishing bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each
to the satisfaction of A.D.J./F.T.C. 2nd, Madhubani
in Madhepur (R.S. Shivir) P.S. Case No.225 of 2007
on the same terms and conditions, which have been
imposed in Cr. Misc. No.16567 of 2010 by its order
dated 24.6.2010.
( Rakesh Kumar,J.)
N.H./