High Court Patna High Court - Orders

Braj Kishore Mahto vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Braj Kishore Mahto vs The State Of Bihar on 1 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.26306 of 2010
                       BRAJ KISHORE MAHTO son of Indal Mahto
                       Resident of village-Pithwa, P.S.-Jharokhar,
                       District-East Champaran.
                                            Versus
                                  THE STATE OF BIHAR
                                         -----------

5. 1.3.2011. Heard learned counsel for the petitioner as well as

Mrs. Pushpa Sinha No.2, learned Additional Public Prosecutor.

The petitioner, who is in custody in connection with

Ghorasahan P.S. Case No.128 of 2009 for the offence under section

392 of the Indian Penal Code, has prayed for grant of bail.

It was submitted by learned counsel for the

petitioner that while the petitioner was sleeping in a temple he was

arrested by the police on accusation of possession of arms in

Ghorasahan P.S. Case No.136 of 2009 and he was also made

accused in the present case on false accusation.

Learned counsel for the State submits that it was a

case of loot of a motorcycle. The said motorcycle was recovered in a

concealed position nearby the place from where the petitioner was

arrested. The petitioner was earlier made accused in arms case also.

In view of the facts and circumstances, the court is

not inclined to extend the privilege of bail to the petitioner.

Accordingly, prayer for bail is rejected.

Keeping in view the fact that the petitioner is in

custody since 23.10.2009, it is expected that the court below will

take all steps so that the case may come to its logical end without

any delay.

Md.S.                                          ( Rakesh Kumar, J.)
 2