High Court Patna High Court - Orders

Munna Kumar & Ors. vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Munna Kumar & Ors. vs The State Of Bihar on 19 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL MISCELLANEOUS NO.35290 OF 2011
                1. MUNNA KUMAR SON OF LATE BISHWANATH MANDAL,
                   R/O EAST RAILWAYCOLONY, BATHANAHA, P.S.-
                   JOGBANI (BATHNAHA) DISTRICT- ARARIA
                2. BABLOO MANDAL SON OF LATE YASODHAR MANDAL,
                   R/O MANDALCHOWK, BATHANAHA, P.S.- JOGBANI
                   (BATHNAHA) DISTRICT- ARARIA
                                           VERSUS
                                 THE STATE OF BIHAR
                               ----------------------------------

2 19/10/2011 Heard Mr. Ram Nandan Poddaar, learned

counsel for the petitioners and learned APP for the

State.

The petitioners seek bail in a case registered

under Sections 379, 411/34 of the Indian Penal Code.

Besides the petitioners other persons are also named

accused and it is alleged that all the accused persons

were stealing diesel from the tank lorry.

Submission is that the petitioners are man

of fair antecedent and they were not involved in

stealing the diesel.

Considering the facts and circumstances of

the case, the petitioners above named are directed to

be released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) each with two sureties of the like

amount each to the satisfaction of the learned

C.J.M./concerned Court, Araria in connection with

Jogbani (Bathnaha) P.S. Case No. 71 of 2011.

avin                                   (Shyam Kishore Sharma, J.)