High Court Patna High Court - Orders

Purosottam Kumar vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Purosottam Kumar vs The State Of Bihar on 28 September, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.33169 of 2011
                   Purosanttam Kumar @ Pursottam Kumar, Son of Sri Brij Mohan Saw,
                   Resident of Village-Sigarpur, P.S.-Khaira, District-Jamui.
                                                                     .....Petitioner.
                                                       Versus
                   The State of Bihar                                .....Opposite Party.
                   For the Petitioner              : Mr. Prakash Mahto, Advocate.
                   For the State                   : APP.
                                          ----------------------------------

02/ 28.09.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner seeks bail in a case

registered under Section 135 of the Bihar

Electricity Act.

According to the allegation, the

petitioner was running electric motor of 7½

HP and his conduct has caused a loss of Rs.

1,43,424/- to the Electricity Department.

Submission is that the case was

supervised and the supervising officer has

mentioned the case to be a mistake of fact.

Considering the facts and

circumstances of the case, prayer for bail is

allowed. Let petitioner Purosanttam Kumar @

Pursottam Kumar be enlarged on bail on

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

thousand) with two sureties of the like

amount each to the satisfaction of the

learned Chief Judicial Magistrate/court
2

concerned, Jamui in connection with Khaira

P.S. Case No. 51 of 2009.

(Shyam Kishore Sharma, J.)
kksinha/-