IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.25475 of 2011
Ram Kirpal Mahto, Son of Late Phool Chand Mahto, Resident of Village-
Dalsingsarai, P.S.-Dalsingsarai, District-Samastipur. .....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Amitabh Bhardwaj, Advocate.
For the State : APP.
----------------------------------
02/ 01.08.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is accused of the
case which has been registered under Sections
379/414 of the Indian Penal Code and under
Section 25 (1-B)A/26 of the Arms Act.
The petitioner is involved in a
case in which one motorcycle has been
recovered from a house under construction
belonging to the petitioner. Rajesh Kumar
Singh and Sintu Kumar were apprehended and
from their confession the motorcycle was
recovered from the under construction house.
Submission is that the petitioner
is a man of 60 years and has no criminal
antecedent. He is not directly involved in
the offence. The petitioner has no knowledge
that the motorcycle has been parked in his
house which was under construction.
Considering the facts and
circumstances of the case, let the above
2
named petitioner 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
learned Additional Chief Judicial
Magistrate/court concerned, Dalsignsarai in
connection with Dalsingsarai P.S. Case No. 78
of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-