High Court Patna High Court - Orders

Dilip Mandal vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Dilip Mandal vs State Of Bihar on 14 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.22083 of 2010
                                        DILIP MANDAL .
                       S/o Late Laxman Mandal resident of village Daharia P.S.
                                 Katihar (M) Dist.Katihar            Petitioner
                                               Versus
                        STATE OF BIHAR                           Opp. Party
                                             -----------

02/ 14.07.2010 Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in a case

registered under sections 323, 341,504,379 and 384 of the Indian

Penal Code.

It is alleged that one person was arrested collecting some

money from the trucks claiming himself to be the member of Tanker

Truck Karamchari Sangh. That person was saying that he was

collecting money at the behest of this petitioner. This petitioner has

made statement in paragraph 10 of the petition that the alleged Katihar

District Tanker and Trucks Sangh was functioning since 2001 and its

membership is being collected. Though the petitioner has not been

found collecting alleged money and only certain receipts of the said

Sangh have been found in possession of the petitioner. The said Sangh

is a registered one and the petitioner has no criminal antecedent.

Considering the nature of the allegations, submission of the

petitioner and the petitioner was not found collecting money, let the

petitioner in the event of arrest/ surrender within twelve weeks from

today be released on bail in connection with Katihar (S) P.S. Case no.

144 of 2010 on furnishing bail bond of Rs 10,000-/ with two sureties

of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Katihar subject to the condition as laid down under section
-2-

438(2) of the Code of Criminal Procedure.

shahid                                           (Dinesh Kumar Singh,J))