High Court Patna High Court - Orders

Kanhaiya Mahto @ Kanhaiya Kumar vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Kanhaiya Mahto @ Kanhaiya Kumar vs The State Of Bihar on 9 November, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.36876 of 2011
                   Kanhaiya Mahto @ Kanhaiya Kumar, Son of Bochu Mahto, Resident of
                   Village-Tartar, P.S.-Barahiya, District-Lakhisarai.
                                                                     .....Petitioner.
                                                       Versus
                   The State of Bihar                                .....Opposite Party.
                   For the Petitioner     : Mr. Sanjeev Kumar, Advocate.
                   For the State          : APP.
                                          ----------------------------------

02/ 09.11.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner seeks bail in a case

which has been registered under Section 392

of the Indian Penal Code against Shambhu

Singh @ Bhutta and two unknown. The informant

was returning after performing last riots. In

the way he and others were intercepted and

robbers snatched the gold chain of the

informant. The villagers told that the

offence was being committed by Shambhu Singh

@ Bhutta of Village Barahiya.

Submission is that the petitioner

is not named in the First Information Report,

has not been put on Test Identification

Parade as yet and nothing has been recovered.

Except confessional statement of Shambhu

Singh @ Bhutta the petitioner’s complicity

has not been found. The petitioner is a man

of fair antecedent.

2

Considering the facts and

circumstances of the case, the above named

petitioner 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

learned Chief Judicial Magistrate/court

concerned, Lakihsarai in connection with

Barahiya P.S. Case No. 62 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-