IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20482 of 2008
PAPPU MANDAL @ PAPPU KUMAR MANDAL
Versus
STATE OF BIHAR
-----------
3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections
324,307, 34 of the Indian Penal Code and Section ¾ of the Explosive
Substance Act.
The petitioner has not been named in the First Information
Report. The allegation against the petitioner is that he was caught
delivering a letter asking for ‘Rangdari’.
Learned counsel for the petitioner submits that the petitioner
is a mechanic who does electric works and that he went to the house
of Bhola Mandal to take his ‘Mazdoori’. Bhola Mandal asked him to
deliver a letter which contained the demand of ‘Rangdari.’ It is
submitted that this fact had not known to the petitioner.
The petitioner is in custody for about five months and has a
clean antecedent.
Considering the aforesaid fact, the petitioner Pappu Mandal
@ Pappu Kumar Mandal is directed to 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 the C. J. M., Munger in
connection with Kotwali (Basudeopur)P. S. Case No.26 of 2008
giving rise to G.R.No.236 of 2008.
U.K. (Sheema Ali Khan,J)
-2-