IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27015 of 2011
Md. Mokim son of Md. Moinuddin
Versus
The State Of Bihar & anr.
-----------
3. 24.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/s.379 of the Indian Penal Code and 135 of the
Indian Electricity Act.
Considering that the petitioner caused the loss of
more than 4 lacs rupees by stealing electricity, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
However, if the petitioner files a representation
before the Compounding Board and pays the assessment
amount as raised by the Electricity Department, he would be
at liberty to renew his prayer for bail.
Narendra/ ( Anjana Prakash, J. )