High Court Jharkhand High Court

Mahendra Kumar Mehta @ Mehendra … vs State Of Jharkhand on 2 August, 2011

Jharkhand High Court
Mahendra Kumar Mehta @ Mehendra … vs State Of Jharkhand on 2 August, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                        B.A. No. 4078 of 2011

            Mahendra Kumar Mehta @ Mahendra Kumar Mahto
                                            ...  ....Petitioner

                              Vs.
           The State of Jharkhand             ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:        Mr. A.K. Kashyap, Sr. Advocate
           For the Opposite Party:    Mr. P.K. Appu ,APP

3/02.08.2011

: Bail application filed by petitioner Mahendra Kumar Mehta
@ Mahendra Kumar Mahto is moved by Sri A.K. Kashyap and opposed
by Sri P.K. Appu , learned Additional P.P.

This is a case under section 406 and 420 of the Indian Penal
Code. Both the offenses are triable by a court of 1st Class Magistrate.
Petitioner is in custody from 8.2.2011
Considering the aforesaid facts and circumstance, I allow this
application and direct the court below to enlarge the petitioner, above
named, on bail on furnishing bail bond of Rs. 10,000/-(Ten Thousand)
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Palamau at Daltonganj in connection with Pandwa
P.S. Case No. 06 of 2011 ( G.R. No. 225 of 2011).

( Prashant Kumar,J.)

Sharda/-