High Court Patna High Court - Orders

Manohar Prasad vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Manohar Prasad vs The State Of Bihar on 16 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.36246 of 2011
                                     Manohar Prasad
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 16.11.2011 Petitioner is languishing in custody since

08.07.2011 in a case registered under Sections 379,

411, 420/34 of the I.P.C.

Huge quantities of theft electric wire

were recovered from the pick up van from where

petitioner was apprehended with other accused

persons.

It is submitted by learned counsel for the

petitioner that petitioner has no criminal antecedent

and a statement to that effect has been made in

para 6 of the petition. It is further submitted that

petitioner is chronic patient of Tuberclousis and

other diseases.

Considering the fact that petitioner has

no criminal antecedent, let the petitioner namely

Manohar Prasad, 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 Chief Judicial Magistrate, Aurangabad in

connection with Madanpur P.S. Case No. 124 of

2011.

Learned Court below will positively

cancel the bail bond of the petitioner, if the

petitioner gets subsequently involved in similar

nature of offence.

(Dinesh Kumar Singh, J)
Shageer