High Court Patna High Court - Orders

Mangni Prasad @ Magan Ji Prasad … vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Mangni Prasad @ Magan Ji Prasad … vs State Of Bihar on 31 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr. Misc. No.26399 of 2010
                   1. MANGNI PRASAD @ MAGAN JI PRASAD s/o Kanhai Prasad
                            2. Sheikh Jamil Akhtar s/o Sheikh Abdullah
                                                  Versus
                                        THE STATE OF BIHAR
                                                -----------

2/ 31.08.2010 Heard learned counsel for the parties.

Petitioners are accused in a case under Sections 414/34 of

the Indian Penal Code.

Allegation is that they were carrying the stolen items on

Tata Magic.

Learned counsel for the petitioners submits that petitioner

no.1 is owner of the vehicle and petitioner no.2 is driver of the vehicle.

He further submits that the items, which are carrying on the vehicle,

are not stolen one and they are in custody since 29.04.2010. He further

submits that petitioners have got fair antecedents. He further submits

that the vehicle has been released in favour of father of petitioner no.1.

In the circumstances, petitioners, named above, are

directed to be released on bail on furnishing bail bond of Rs. 5,000/-

(Five thousand) each with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, East Champaran in

connection with Turkaulia (Banjaria) P.S. case no. 149 of 2010, with

the condition that petitioner no.1 will not physically absent for two

consecutive dates at stretch, till three witnesses are examined

(Samarendra Pratap Singh, J.)
Uday/