High Court Patna High Court - Orders

Santu Mahto vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Santu Mahto vs State Of Bihar on 24 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11337 of 2010
                      SANTU MAHTO, SON OF BALESHWAR MAHTON
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 24.06.2010 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 and

Section 27 of the Arms Act.

It has been submitted that from the narration of the

First Information Report, it appears that the Informant is not an

eye witness and earlier a prayer for bail of the petitioner was

rejected by an order dated 26.7.2007 vide Cr. Misc. 16389 of

2007 at that stage.

A report was called for from the trial court from which

it appears that till date only six witnesses have been examined

and it has been submitted on behalf of the counsel for the

petitioner that the last witness was examined on 4.5.2009, so,

there is absolutely no progress in the trial. The father-in-law of

the Informant had also been examined as PW-1 who even

though in his examination-in-chief stated that the petitioner had

shot at the deceased but in cross-examination, he has stated

that he went to the place of occurrence after the deceased had

sustained injury along with his daughter-in-law, the Informant.

In view of such, let the petitioner above named, be

released on bail on furnishing bail bond of Rs. 5,000/- (Five
2

thousand) with two sureties of the like amount each to the

satisfaction of Additional Sessions Judge IIIrd, Munger, in

Sessions Trial No. 40 of 2008 arising out of Kasim Bazar P.S.

Case No. 112 of 2006 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 and the other shall be the brother of the

petitioner. The bailor will undertake to furnish information to the

Court about any change in 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 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