High Court Patna High Court - Orders

Saukhi Rai @ Saukhilal Yadav vs State Of Bihar on 20 September, 2010

Patna High Court – Orders
Saukhi Rai @ Saukhilal Yadav vs State Of Bihar on 20 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23482 of 2010
                              SAUKHI RAI @ SAUKHILAL YADAV
                                               Versus
                                         STATE OF BIHAR
                                           -----------

2. 20.09.10. Learned counsel for the petitioner is

permitted to make necessary correction in prayer

portion of the petition.

Heard learned counsel for the petitioner

and the State.

The petitioner more than 72 years old is

languishing in custody since 22.11.2009 in a

case registered under Sections 147, 148, 149,

302 120(B)of the I. P. C., Section 27 of the

Arms Act and Section 17 of the C. L. A. Act.

It is alleged that several people

entered into the house and first killed the

daughter-in-law of the informant by gun shot and

thereafter slitted the neck of son of the

informant.

It is submitted by the learned counsel

for the petitioner that though the petitioner is

named in the F.I.R. alongwith other but being

Mukhiya of local Panchayat has clean antecedent

and the statement to that effect has been made

in the petition. It is further submitted that

with regard to the other F.I.R. named accused
2

accusation has been found false by the police.

But subsequently cognizance was taken but has

been granted bail vide Cr. Misc. No. 19852 of

2009.

Mr. Mehta learned counsel appearing on

behalf of the State submits that the petitioner

used to threat the victim even prior to the

occurrence.

It is further submitted on behalf of

the petitioner that the deceased Rabindra Singh

was main accused in a murder case hence in

retaliation to that the present occurrence taken

place.

Considering the age and clean antecedent

of the petitioner and part of accusation found

false by investigating agency, let the

petitioner above named be released on bail on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like amount

each to the satisfaction of the learned

Additional Sessions Judge, F.T.C.No.2, Sheohar

at Sitamarhi in connection with Tariyani P.S.

Case No. 73 of 2008, Sessions Trial No. 409 of

2010.

The learned court below will be at

liberty to cancel the bail of the petitioner if
3

he fails to appear on three consecutive dates

during trial.

U.K.                         (Dinesh Kumar Singh,J.)