IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19509 of 2011
Sanjeewan Mahto
Versus
The State Of Bihar
-----------
03/ 21.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 14.2.2011 in a case
registered under section 411 of the IPC and 25(I-B) A, 26, 35 of the
Arms Act.
Although, it is alleged that the petitioner was caught by the
police official while he along with his other associates fleeing away
from the place of the occurrence after alleged occurrence and it is also
alleged that looted mobile and cash were recovered from the
conscious possession of the petitioner but submission of learned
counsel for the petitioner is that for the aforesaid occurrence two cases
were registered. In the case registered on the basis of fadbeyan of the
victim, the victim had stated that Max mobile was snatched by the
culprits whereas Nokia mobile has been recovered from the
possession of the petitioner in the present case.
Although, the petitioner carries criminal antecedent of five
cases but taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Sanjeewan Mahto, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Sitamarhi in Bajpatti P.S. Case no.
10/2011.
shahid (Hemant Kumar Srivastava,J)