High Court Patna High Court - Orders

Gorakh Mahto vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Gorakh Mahto vs The State Of Bihar on 18 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.9612 of 2011
                         GORAKH MAHTO, Son of Dr. Narendra Mahto.
                                      Versus
                                THE STATE OF BIHAR
                                   -----------

2. 18.04.2011 Heard learned counsels for the petitioner and the State.

The petitioner is apprehending his arrest in a case

registered under Sections 326, 307/34, of the Indian

Penal Code and Section 27 of Arms Act.

It appears that though the petitioner was named in

the F.I.R. but subsequently during investigation the

accusation was found false.

Now the petitioner has been summoned under

section 319 of Cr.P.C.

The impugned order does not reflect any

deliberation of the evidences which persuaded the

learned trial court summon the petitioner under Section

319 Cr.P.C. which reflects the mechanical way in

which the bail petition of the petitioner was

considered.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,
2

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned 4th Additional Sessions

Judge(F.T.C.), Rohtas at Sasaram in connection with

Sanjhauli P.S. Case No. 73/2008, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Nitesh