High Court Patna High Court - Orders

Mani Mahto @ Nehal Kumar vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Mani Mahto @ Nehal Kumar vs The State Of Bihar on 25 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.13936 of 2011
                   Mani Mahto @ Nehal Kumar son of Srravan Mehta@Sharvan
                  Mahton, R/o at Sultanpur Koire Tola, P.S.-Danapur, District Patna
                                                             ..............Petitioner.
                                        Versus
                   The State Of Bihar                        .............Opp. Party.
                                      -----------

3 25.07.2011 Heard learned counsel for the

petitioner and learned Additional Public

Prosecutor for the State.

Petitioner name was appeared in

this case only on the confessional

statement of one of the suspects.

After examining the case diary it

is submitted by learned Additional Public

Prosecutor that there is nothing against

the petitioner except the above and there

are no criminal antecedent of the

petitioner.

Considering the facts and

circumstances of the case, in the event of

his arrest/surrender before the court below

within four weeks, let the petitioner

namely, Mani Mahto@Nehal Kumar be released

on bail on furnishing bail bond of Rs. 10,

000/- (ten thousand only) with two

sureties of the like amount each to the

satisfaction of Additional Chief Judicial
2

Magistrate, Patna in connection with

Danapur P.S. Case No. 170 of 2010 subject

to condition laid down under Section 438(2)

of the Criminal Procedure Code with

additional condition to remain physically

present before the court below on each and

every date at least for three years or till

disposal of the case, whichever is earlier,

in case of failure on two consecutive

dates, without giving any reasonable

explanation, the liberty granted shall be

deemed to be cancelled.

Prakash (Akhilesh Chandra, J.)