High Court Patna High Court - Orders

Banti Mehta @ Banti Singh vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Banti Mehta @ Banti Singh vs State Of Bihar on 11 July, 2008
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24354 of 2008
                                BANTI MEHTA @ BANTI SINGH
                                         Versus
                                     STATE OF BIHAR
                                       -----------

2/ 11.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

Informant’s motorcycle was robbed. On chase by police

Ritu Raj Kumar was apprehended and he told about name of the petitioner

as his associates. Firearm was also recovered from Ritu Raj Kumar.

Considering the facts and circumstances of the case, the

petitioner Banti Mehta @ Banti Singh is ordered to be released 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 Chief Judicial Magistrate,

Purnea in connection with Banmankhi (Jankinagar) P.S. Case No.

04/2007.

kksinha/                                                              (Shyam Kishore Sharma, J.)