IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41493 of 2010
Mohan Paswan S/o Shiv Balak Paswan,
Resident of village and P.S. Dhardhari, District-Nalanda.
.... Petitioner.
Versus
THE STATE OF BIHAR .... O.P.
-----------
02/ 22.12.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is an accused for offences punishable under
section 136 of the Electricity Act.
Learned counsel for the petitioner submits that the case
is with respect to theft of aluminum wire of eight electric poles. He
also avers that neither petitioner was arrested at the spot nor any
incriminating material has been recovered from his possession nor
he was even named in the F.I.R. He further states that petitioner
was implicated only on the basis of confessional statement of one
co-accused person which was absolutely false and unreliable. He
also contends that petitioner has got no criminal antecedents and
he is in custody since 01.09.2010.
Considering the aforesaid facts and circumstances, this
petition for bail is allowed. Let petitioner Mohan Paswan 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 A.C.J.M. Hilsa, District-Nalanda in connection
with Tharthari P.S.Case No.15 of 2010.
(S. N. Hussain, J.)
Sunil