IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26660 of 2011
1. Gopal Mallah @ Dashmi, Son of Late Kanta Mallah, Resident of
Village-Kantiti, P.S. Bindhyachal, District-Mirzapur (U.P.).
2. Satrani Mallah @ Dandan, Son of Late Faujdar Mallah, Resident
of Village + P.S. Chilh, District-Mirzapur (U.P.).
.....Petitioners.
Versus
The State of Bihar .....Opposite Party.
For the Petitioners : Mr. Sanjay Kumar Jha, Advocate.
For the State : APP.
----------------------------------
02/ 10.08.2011 Heard learned Counsel for the
petitioners and learned Counsel for the
State.
The petitioners are in custody in a
case which has been registered under Sections
328, 379, 411, 414/34 of the Indian Penal
Code and Sections 21/22 of the Narcotic Drugs
and Psychotropic Substances Act on the
allegation that they were found in possession
of some activan tablets which were allegedly
used for intoxicating the travelers of the
train.
Submission is that the petitioners
have no criminal antecedent and they were put
on Test Identification Parade. In the Test
Identification Parade, Ram Chandra Sao and
Sheetal Prasad Sao participated and they have
not identified any one of the petitioners.
Considering the facts and
2
circumstances of the case, let the above
named petitioners be released on bail on
furnishing bail bonds of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of the
learned Railway Magistrate/court concerned,
Gaya in connection with Gaya Rail P.S. Case
No. 54 of 2011 on the condition that both the
bailors should be local and substantial.
(Shyam Kishore Sharma, J.)
kksinha/-