High Court Patna High Court - Orders

Vakil Mahto vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Vakil Mahto vs State Of Bihar on 22 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41055 of 2010
                      VAKIL MAHTO, SON OF SHRI BANSHLOCHAN
                      MAHTO, RESIDENT OF VILLAGE-TEKARI, P.S.-
                         CHENARI, DISTRICT-ROHTAS.
                                               ...........PETITIONER.

                                        Versus
                                THE STATE OF BIHAR
                                      -----------

2 22.12.2010 Heard Sri Sudama Singh, who was

assisted by Sri Rajni Kant Singh, learned counsel

for the petitioner as well as learned Addl. Public

Prosecutor for the State.

The petitioner, who is in custody in

connection with Chenari P.S. Case No.68 of 2009

for the offence under Sections 147,149 and other

allied Sections of the Indian Penal Code, has

prayed for grant of bail.

At the very outset, it was submitted by

learned counsel for the petitioner that one of the co-

accused namely, Baliram Mahto @ Baliram Singh

@ Kamal Kumar having similar allegation has been

extended privilege of bail by this Court vide Cr.

Misc. No.42686 of 2009 on 14.12.2009. It was

further submitted that the occurrence had taken

place, while dead body of social worker was being
2

carried and the petitioner being a social worker has

been falsely implicated in the case due to previous

enmity. The other accused having similar allegation

has been extended the privilege of bail. There is no

reason to deny the privilege of bail to the petitioner.

Let the petitioner above named 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 learned Chief Judicial

Magistrate, Rohtas at Sasaram, in connection with

Chenari P.S. Case No.68 of 2009.

PN                                            ( Rakesh Kumar,J.)