IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38526 of 2010
GUPTESHWAR SINGH son of late Ram Dayal Singh
Versus
STATE OF BIHAR
-----------
3. 14.3.2011. Heard learned counsel for the parties.
The petitioner is alleged for running 5 H.P. machine
through illegal connection. Submission of learned counsel for the
petitioner is that the connection was existing in the name of
petitioner’s father while there was jointness in the family. Later
partition took place and boaring and its land fell in the share of his
uncle, Baliram Singh. After disconnection of electric line,
connection is there in the name of petitioner’s uncle, Baliram Singh
and he is paying regular bills to electricity department.
Thus, having regard to the facts and circumstances
of the case, in the event of arrest or surrender within one month
from the date of communication of this order, the above named
petitioner shall 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 S.D.J.M., Bikramganj (Rohtas) in connection
with Bikramganj P.S.Case No. 200 of 2008 subject to the conditions
as laid down under section 438(2) Cr.P.C.
Md.S. ( Mandhata Singh, J.)