High Court Patna High Court - Orders

Mintu Singh vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Mintu Singh vs The State Of Bihar on 5 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8337 of 2011
                    MINTU SINGH SON OF SRI DINESH SINGH.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 05.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in

connection with Tharthari P.S. Case No. 86/09 pending

in the court of learned A.C.J.M., Hilsa (Nalanda)

registered under Sections 406, 420, 379, 34, 395 and

412 of the Indian Penal Code.

It is alleged that two drivers were taking the

tractors loaded with sand when they were fed some

eggs and after that they became senseless and when

they came to sense they found that their mobile, diary

and tractors were taken away. One mobile was

recovered from apprehended accused persons,

subsequently, it was found that the recovered mobile

was registered in the name of the petitioner.

It is submitted that the petitioner has no

criminal antecedent and the accused persons have been

granted regular bail by learned court below.
2

I see no reason for the learned court below to

take different view with regard to the petitioner.

Let the learned court below consider the

regular bail application of the petitioner considering the

fact that other accused persons have been granted

regular bail.

With the above observation, this application

is, accordingly, disposed off.

(Dinesh Kumar Singh, J.)
Amrendra/-