IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 4532 of 2011
Jagarnath Jha, son of late Surya Kant Jha, resident of village - Sakri,
Police Station - Jaleshwar, District - Mohatri (Nepal) - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 22.02.2011 The petitioner is a driver of a public carrier truck bearing
registration No BR 06G-9567 and is in custody since 04.09.2010 in
relation to Bela Police Station Case No 145 of 2010 instituted under
Section 420 and other sections of Indian Penal Code. It is alleged that
two trucks were found moving on the highway loaded with sand which
allegedly belong to the same persons, namely, Naresh Sah. Both the
trucks have the same registration number though the chassis number and
engine number were different. This simply cannot be correct. This has
led the police to believe that the trucks appear to be stolen property.
Be that as it may, upon proper identification and proper
surety, the petitioner abovenamed, being driver, is directed to be released
on bail on his furnishing bonds of Rs 10,000/- (Rupees Ten Thousand)
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Sitamarhi in Bela Police Station Case No 145 of 2010
dated 03.09.2010 (G R No 2266 of 2010).
M.E.H./ (Navaniti Prasad Singh)