High Court Patna High Court - Orders

Chaudhary Ajay Shankar @ Loha … vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Chaudhary Ajay Shankar @ Loha … vs State Of Bihar on 12 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.19297 of 2010
                       CHAUDHARY AJAY SHANKAR @ LOHA SINGH
                                      Versus
                                 The STATE OF BIHAR
                                     -------

3/ 12.08.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Stolen generator is not recovered. Witnesses are there to

state that generator was taken by the petitioner but they are either

owner of the building in which office of B.S.N.L. runs or their

family members or witnesses heard from them. According to the

learned counsel, power was being supplied in the part of the

building to landlord which was withdrawn on petitioner’s

instructions for that only he has been involved and named by them.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Hathauri (Shivaji Nagar O.P.) P.S. Case No. 10 of

2010 above named petitioner shall 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 A.C.J.M., Rosera, Samastipur

subject to the conditions as laid down under Section 438(2) of Cr.

P.C.

shail                                          (Mandhata Singh, J.)