IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23468 of 2008
DINESH MAHTO @ DINESH PRASAD
Versus
STATE OF BIHAR
-----------
2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections 395
and 412 of the Indian Penal Code.
Learned counsel for the petitioner submits that at paragraph
no.28 of the case diary it has been mentioned that the Phone call was
made from one of the stolen Mobile to the Mobile Phone of the
petitioner. It is for the reason that the petitioner has been made
accused. There are no other incriminating circumstances against this
petitioner.
Learned counsel for the petitioner further submits that the
petitioner has a clean antecedent.
Be that as it may, the petitioner Dinesh Mahto @ Dinesh
Prasad 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., Nawada in connection with Govindpur
P. S. Case No. 16 of 2008 with the condition that the petitioner should
attend the trial of this case as and when required by the court below
and if he is absent even on a single date his bail bond shall stand
cancelled.
U.K. (Sheema Ali Khan,J)