High Court Patna High Court - Orders

Md. Salim Sah vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Md. Salim Sah vs The State Of Bihar on 25 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.24291 of 2011
                   Md. Salim Sah, S/o Late Allauddin, resident of village-Raghunathpur,
                          P.S.-Ashok Paper Mills, District-Darbhanga (Bihar0
                                                 Versus
                                          The State Of Bihar
                                         ------------------------

03. 25.10.2011 Heard learned counsel appearing on behalf of the

petitioner and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Ashok

Paper Mills P.S. Case No. 35 of 2011 for offence punishable under

Sections 379, 411 and 414 of the Indian Penal Code.

The allegation against the petitioner as set out in the

F.I.R. is of recovery of certain parts of the transformer installed by

the informant and which had clandestinely been removed by the

accused persons. The petitioner while in custody in the present

case was remanded in another case arising from Ashok Paper Mills

P.S. Case No. 31 of 2011 on 10.4.2011 and in which he has been

granted bail by the Chief Judicial Magistrate, Darbhanga on

21.4.2011.

Learned counsel for the petitioner submits that save and

except the aforesaid matter, the petitioner is not involved in any

other case and that for the alleged offence, he has remained in

custody since 6.3.2011.

Considering the submission of learned counsel and the

circumstances set forth, let the petitioner Md. Salim Sah be released

on bail on furnishing bail bond of Rs. 10,000/- (rupees ten thousand)

with two sureties of the like amount each to the satisfaction of the
2

learned Chief Judicial Magistrate, Darbhanga in connection with

Ashok Paper Mills P.S. Case No. 35 of 2011, subject to the

condition that Md. Arman, the cousin of the petitioner who has

sworn the affidavit before this Court shall stand as one of the bailor

and who shall be under a duty to inform the court below in case this

petitioner after his release in the present case is found involved or is

made accused in any further case of similar nature and whereupon

the court concerned shall be at liberty to cancel his bail bond and to

take him into custody.

(Jyoti Saran, J.)
S.Sb/-