High Court Patna High Court - Orders

Bipin Kumar &Amp; Ors vs The State Of Bihar &Amp; Anr on 23 August, 2010

Patna High Court – Orders
Bipin Kumar &Amp; Ors vs The State Of Bihar &Amp; Anr on 23 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.27907 of 2010
                   1. BIPIN KUMAR, SON OF RAM CHANDRA SAO, RESIDENT OF
    VILLAGE- KAMARAPAR, POLICE STATION- ATHMALGOLA, DISTRICT- PATNA.
 2. DAYANAND LAL (SAO) SON OF LATE BHAGIRATH SAO, RESIDENT OF VILLAGE-
        BAHADURPUR, POLICE STATION- ATHMAL GOLA, DISTRICT- PATNA.
3. RAM BACHAN SINGH, SON OF JAGO SINGH, RESIDENT OF VILLAGE- RANA BIGHA
           POLICE STATION- BARH, DISTRICT- PATNA :---- PETITIONERS.
                                                Versus
                                   1. THE STATE OF BIHAR
 2. SRI SURENDRA KUMAR, ASSISTANT ELECTRICAL ENGINEER, BAKHTIYARPUR,
                    DISTRICT- PATNA. :--- OPPOSITE PARTIES.
                                              -----------

2. 23.08.2010. Heard learned counsel for the petitioners and the State.

In view of the grounds taken in support of the restoration

application Cr. Misc. No. 8062 of 2010 is restored to its original file

and number.

Restoration application is, accordingly, disposed of.

Having disposed of the restoration application, Cr. Misc.

No. 8062 of 2010 is taken up for admission.

Petitioners are apprehending their arrest in connection with

a case registered for the offence under Section 379 of the Penal Code

and Section 135 of the Electricity Act which is registered against

Uday Shankar Prasad and Dilip Kumar Singh. Petitioners are not

named in the First Information Report but during investigation it

transpired that petitioners are the tenant of Uday Shankar Prasad who

is alleged to be involved in power theft in the premises which is

occupied by the petitioners as tenant.

It is submitted on behalf of the petitioners that Uday

Shankar Prasad has been allowed bail in the event of arrest by another

Bench of this Court under orders dated 19.8.2010 in Cr. Misc. No.
-2-

26231 of 2010 on the condition that he shall pay the amount of

electricity charges due against him in ten instalments.

Let the petitioners, named above, who are the tenants of

Uday Shankar Prasad appear in the court below within six weeks of

the receipt of a copy of this order in the court below and pay the

electricity charges due from them as assessed by the authorities of the

Electricity Board in ten instalments and on payment of the first

instalment they be allowed provisional bail on furnishing bail bonds of

Rs. 5,000/- (Five thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Barh in

connection with Athmal Gola P.S.Case No. 107 of 2009 and the

provisional bail should be confirmed after payment of the entire

instalment.

This application is, accordingly, disposed of.

Let this order be communicated to the court below through

fax on payment of usual charges by the petitioners.

(V.N.Sinha,J.)
P.K.P.