IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.35290 OF 2011
1. MUNNA KUMAR SON OF LATE BISHWANATH MANDAL,
R/O EAST RAILWAYCOLONY, BATHANAHA, P.S.-
JOGBANI (BATHNAHA) DISTRICT- ARARIA
2. BABLOO MANDAL SON OF LATE YASODHAR MANDAL,
R/O MANDALCHOWK, BATHANAHA, P.S.- JOGBANI
(BATHNAHA) DISTRICT- ARARIA
VERSUS
THE STATE OF BIHAR
----------------------------------
2 19/10/2011 Heard Mr. Ram Nandan Poddaar, learned
counsel for the petitioners and learned APP for the
State.
The petitioners seek bail in a case registered
under Sections 379, 411/34 of the Indian Penal Code.
Besides the petitioners other persons are also named
accused and it is alleged that all the accused persons
were stealing diesel from the tank lorry.
Submission is that the petitioners are man
of fair antecedent and they were not involved in
stealing the diesel.
Considering the facts and circumstances of
the case, the petitioners above named are directed to
be released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like
amount each to the satisfaction of the learned
C.J.M./concerned Court, Araria in connection with
Jogbani (Bathnaha) P.S. Case No. 71 of 2011.
avin (Shyam Kishore Sharma, J.)