High Court Patna High Court - Orders

Naksi Sahani @ Naksi Mahton @ … vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Naksi Sahani @ Naksi Mahton @ … vs The State Of Bihar on 21 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.11755 of 2011
 NAKSI SAHANI @ NAKSI MAHTON @ NAKESHWAR MAHTON @ NAGESHWAR
      MAHTON, SON OF LATE MISHRILAL SAHANI @ MISHRI MAHTON
                                 Versus
                        THE STATE OF BIHAR
                                -----------

03 21.04.2011 Heard learned counsels for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Section 3 of R.P. (U.P.) Act.

The accusation is of seizure of two bundles of

wire of the Railway. It is alleged that the petitioner

alongwith four others fled away from the place of

seizure. It is alleged that the bundles of wire were thrown

by the petitioner and others.

It is submitted by the learned counsel for the

petitioner that the petitioner has been made accused as

Naksi Sahani S/o Mishrilal Sahani, whereas the

petitioner’s name is Nageshwar Mahton.

A supplementary affidavit has been filed, stating

therein that petitioner has no criminal antecedent. The

voter identity card reflects the name of petitioner as

Nageshwar Mahton. Moreover, no recovery has been

made from possession of the petitioner.
2

Considering the aforesaid facts, let the above

named, petitioner, be released on anticipatory bail, in the

event of his arrest or surrender before the learned court

below within a period of 12 weeks from today, on

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

two sureties of the like amount each to the satisfaction of

the learned Railway Judicial Magistrate, Sonepur,

Chapra in connection with Hazipur Rail P.S. Case No. 6

of 2010, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

Learned court below will be at liberty to cancel

the bail of the petitioner, if the petitioner is found

involved in any other case.

(Dinesh Kumar Singh, J.)
Nitesh/Safik