IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8337 of 2011
MINTU SINGH SON OF SRI DINESH SINGH.
Versus
THE STATE OF BIHAR
-----------
2 05.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in
connection with Tharthari P.S. Case No. 86/09 pending
in the court of learned A.C.J.M., Hilsa (Nalanda)
registered under Sections 406, 420, 379, 34, 395 and
412 of the Indian Penal Code.
It is alleged that two drivers were taking the
tractors loaded with sand when they were fed some
eggs and after that they became senseless and when
they came to sense they found that their mobile, diary
and tractors were taken away. One mobile was
recovered from apprehended accused persons,
subsequently, it was found that the recovered mobile
was registered in the name of the petitioner.
It is submitted that the petitioner has no
criminal antecedent and the accused persons have been
granted regular bail by learned court below.
2
I see no reason for the learned court below to
take different view with regard to the petitioner.
Let the learned court below consider the
regular bail application of the petitioner considering the
fact that other accused persons have been granted
regular bail.
With the above observation, this application
is, accordingly, disposed off.
(Dinesh Kumar Singh, J.)
Amrendra/-