High Court Patna High Court - Orders

Vijay Mahato @ Narendra Kumar vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Vijay Mahato @ Narendra Kumar vs The State Of Bihar on 27 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.10928 of 2011
                         VIJAY MAHATO @ NARENDRA KUMAR
                                     Versus
                               THE STATE OF BIHAR
                                  -----------

02. 27.04.2011. Heard.

The prayer for bail of the petitioner

was earlier rejected on five occasions

considering the facts of the case which have

been narrated by me in the order passed on

08.08.2008 in Cr.Misc.No.29873 of 2008.

However, the contention is that the

nine witnesses examined so far after framing

of charges on 7.9.2009 have not named the

petitioner on identifying him as a

participating accused. It was further

contended that the other similarly situated

accused, namely, Lato Mahto has been admitted

to bail by a Bench of this Court in

Cr.Misc.No.7600 of 2009.

Regard being had to the submissions

and the order of bail in favour of Lato

Mahto, let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of Additional Sessions Judge, Nalanda at
2

Biharsharif in Sessions Trial No.113 of 2009

arising out of Asthawan P.S.case No.10 of

2008 with following condition:-

(i) That the petitioner shall attend

the trial on all dates even if there is no

purpose in that behalf and the bailors of the

petitioner, preferably, shall be his family

members or his close relatives who shall file

their identity proofs before the court below

with their bonds.

(ii) Any attempt by the petitioner to

intimidate the witnesses who are yet to be

examined shall be sufficient for the court

below to assume that this order had not been

passed and the court below shall take steps

for committing the petitioner into custody.

B.Kr.                       ( Dharnidhar Jha,J.)