IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9261 of 2010
SULO MUKHIYA @ CHOPU
Versus
STATE OF BIHAR
-----------
03. 25.06.2010 Petitioner is languishing in jail in a case
registered under Section 307, 302 of the I.P.C. and ¾ of
the Explosive Substance Act.
It is alleged that petitioner along with Ratan
Mukhiya prepared the bomb and kept in the hut which
accidentally exploded resulting into the causing injury of
minor girls who were playing nearby the hut. It is also
alleged that petitioner along with his associates
disappeared the body of the injured. It is further
submitted by learned counsel for the petitioner that
petitioner has no criminal antecedent and he has not
intention to cause injury to anyone.
Learned counsel for the State however
submits that during investigation it has come that
petitioner has assisted Ratan Mukhiya in preparing those
bombs and subsequently was instrumental in
disappearing the body of the victims.
Considering the allegations, I am not inclined
to enlarge the petitioner on bail. The application for
grant of bail is rejected.
However, petitioner is at liberty to renew his
2
prayer for bail after six months.
Shageer (Dinesh Kumar Singh, J.)