High Court Patna High Court - Orders

Bechan Sharma & Anr vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Bechan Sharma & Anr vs The State Of Bihar on 28 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.31025 of 2011
                                      1. Bechan Sharma
                                      2. Santosh Sharma
                                      Both sons of Hanuman Sharma
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

02 28.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are languishing in jail custody since

19.06.2011 in a case registered under Sections 379/34 of the

Indian Penal Code and 39/44 of Electricity Act.

Allegedly, petitioners were running welding machines

without having a valid electric connection and, accordingly, they

caused damage to electricity department to the tune of Rs.

2,80,320/-.

The contention of learned counsel for the petitioners is

that the present case has been instituted under wrong sections and,

as a matter of fact, in place of Sections 39/44 of Electricity Act, it

ought to have been mentioned as Section 135 of Electricity Act. It

is further contended by him that seizure list does not bear the

signatures of the petitioners and, as a matter of fact, petitioners

were running welding machines through generator but officials of

the electricity department lodged this false case with ulterior

motive.

Considering the aforesaid facts and circumstances as

well as period of detention of the petitioners in jail custody, let the

petitioners be released on bail on furnishing bail bonds of Rs.
-2-

10,000/- (Ten Thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Buxar in

connection with Buxar (M) P.S. Case No. 151 of 2011.

SHAHZAD                   (Hemant Kumar Srivastava, J)