High Court Patna High Court - Orders

Jagarnath Jha vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Jagarnath Jha vs The State Of Bihar on 22 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr Misc No 4532 of 2011
              Jagarnath Jha, son of late Surya Kant Jha, resident of village - Sakri,
              Police Station - Jaleshwar, District - Mohatri (Nepal) -        Petitioner
                                        Versus
              The State of Bihar                                      -       Opposite Party
                                       -----------

2 22.02.2011 The petitioner is a driver of a public carrier truck bearing

registration No BR 06G-9567 and is in custody since 04.09.2010 in

relation to Bela Police Station Case No 145 of 2010 instituted under

Section 420 and other sections of Indian Penal Code. It is alleged that

two trucks were found moving on the highway loaded with sand which

allegedly belong to the same persons, namely, Naresh Sah. Both the

trucks have the same registration number though the chassis number and

engine number were different. This simply cannot be correct. This has

led the police to believe that the trucks appear to be stolen property.

Be that as it may, upon proper identification and proper

surety, the petitioner abovenamed, being driver, is directed to be released

on bail on his furnishing bonds of Rs 10,000/- (Rupees Ten Thousand)

with two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Sitamarhi in Bela Police Station Case No 145 of 2010

dated 03.09.2010 (G R No 2266 of 2010).

    M.E.H./                                                (Navaniti Prasad Singh)