Patna High Court – Orders
Md. Mokim vs The State Of Bihar on 24 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27015 of 2011
Md. Mokim son of Md. Moinuddin
Versus
The State Of Bihar & anr.
-----------
3. 24.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/s.379 of the Indian Penal Code and 135 of the
Indian Electricity Act.
Considering that the petitioner caused the loss of
more than 4 lacs rupees by stealing electricity, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
However, if the petitioner files a representation
before the Compounding Board and pays the assessment
amount as raised by the Electricity Department, he would be
at liberty to renew his prayer for bail.
Narendra/ ( Anjana Prakash, J. )