IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7133 of 2011
1. Ram Anugrah Mahto son of late Mathura Mahto
2. Ram Pravesh Mahto, son of Ram Sharan mahto
Both are resident of village-Sultanpur, P.S. Mokama, Dist-
Patna.
...........Petitioners
Versus
The State Of Bihar ..........Opp. Party
-----------
4 25.07.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State who is armed with
carbon copy of the case diary.
Two petitioners are owner and driver of the truck
which was looted and the case was instituted at the instance of
Khalasi against one Mukesh Bind and others during
investigation truck which was recovered from a different place
released in favour of petitioner No. 1 being its owner at
subsequent stage of investigation. Petitioners’ complicity is
suspected especially in view of their alleged association with co-
accused Ganesh Tiwary.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within
four weeks, let the petitioners namely, Ram Anuragh Mahto and
Ram Pravesh Mahto, be released on bail on furnishing bail bond
of Rs. 10, 000/- (ten thousand only) each with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Barh (Dist. Patna) in connection with Mokama P.S. Case No. 02
of 2010 subject to condition laid down under Section 438(2) of
the Criminal Procedure Code with additional condition to remain
2
physically present before the court below on each and every date
at least for two years or till disposal of the case, whichever is
earlier, in case of failure on two consecutive dates, without
giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Prakash (Akhilesh Chandra, J.)