High Court Patna High Court - Orders

Ghanshyam Mahton @ Roshan Mahton vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Ghanshyam Mahton @ Roshan Mahton vs State Of Bihar on 2 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.7391 of 2010
              GHANSHYAM MAHTON @ ROSHAN MAHTON
                               Versus
                         STATE OF BIHAR
                              -----------

03. 02.07.2010 Petitioner is languishing in jail in connection

with a case registered under Sections 392 I.P.C.

Petitioner’s name sprang up on the confession

of Gopal Mahto who has been granted bail vide Cr.

Misc. No. 11713 of 2010 on 08.04.2010 as contained in

Annexure-2.

It is submitted by learned counsel for the

petitioner that there is no recovery from the petitioner

and apart from the present case, the petitioner is

involved in one other case registered under Arms Act in

which petitioner is on bail. The aforesaid contention of

the petitioner has not been controverted by learned

counsel for the State.

In the facts and circumstances, let the

petitioner namely Ghanshyam Mahton @ Roshan

Mahton, 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 Chief Judicial

Magistrate, Begusarai in connection with Bakhri P.S.

Case No. 150 of 2009.

Shageer                                          ( Dinesh Kumar Singh, J.)