High Court Patna High Court - Orders

Mohan Paswan vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Mohan Paswan vs State Of Bihar on 22 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.41493 of 2010
                   Mohan Paswan S/o Shiv Balak Paswan,
                   Resident of village and P.S. Dhardhari, District-Nalanda.
                                                                               .... Petitioner.
                                                     Versus
                   THE STATE OF BIHAR                                       .... O.P.
                                                   -----------

02/ 22.12.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is an accused for offences punishable under

section 136 of the Electricity Act.

Learned counsel for the petitioner submits that the case

is with respect to theft of aluminum wire of eight electric poles. He

also avers that neither petitioner was arrested at the spot nor any

incriminating material has been recovered from his possession nor

he was even named in the F.I.R. He further states that petitioner

was implicated only on the basis of confessional statement of one

co-accused person which was absolutely false and unreliable. He

also contends that petitioner has got no criminal antecedents and

he is in custody since 01.09.2010.

Considering the aforesaid facts and circumstances, this

petition for bail is allowed. Let petitioner Mohan Paswan be

released on bail on furnishing bail bond of Rs.10,000(Rupees ten

thousand) with two sureties of the like amount each to the

satisfaction of A.C.J.M. Hilsa, District-Nalanda in connection

with Tharthari P.S.Case No.15 of 2010.

(S. N. Hussain, J.)
Sunil