IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9612 of 2011
GORAKH MAHTO, Son of Dr. Narendra Mahto.
Versus
THE STATE OF BIHAR
-----------
2. 18.04.2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in a case
registered under Sections 326, 307/34, of the Indian
Penal Code and Section 27 of Arms Act.
It appears that though the petitioner was named in
the F.I.R. but subsequently during investigation the
accusation was found false.
Now the petitioner has been summoned under
section 319 of Cr.P.C.
The impugned order does not reflect any
deliberation of the evidences which persuaded the
learned trial court summon the petitioner under Section
319 Cr.P.C. which reflects the mechanical way in
which the bail petition of the petitioner was
considered.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
2
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned 4th Additional Sessions
Judge(F.T.C.), Rohtas at Sasaram in connection with
Sanjhauli P.S. Case No. 73/2008, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Nitesh