IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22015 of 2010
NIRAJ MAHTO, Son of Dallu Mahto, resident of Village- Bachhauta,
P.S. Morkahi, District- Khagaria..................................Petitioner.
Versus
THE STATE OF BIHAR..............................................Opposite Party.
-----------
2. 02.07.2010. Heard learned counsel for the
petitioner and the State.
The petitioner is languishing in jail
since 11.01.2010 in connection with a case
registered under Section 392 of the I.P.C.
The alleged snatched Mobile was
recovered from one Indrajeet Mahto who
alleged that he purchased the said Mobile
from the petitioner and on that basis the
petitioner’s involvement has surfaced in the
matter.
It is submitted by the learned counsel
for the petitioner that the petitioner has no
criminal antecedent and Indrajeet Mahto has
been granted bail vide Cr. Misc. No. 13452 of
2010.
Considering the fact that Indrajeet
Mahto on arrest has named the petitioner and
since the petitioner has no criminal
antecedent, let the petitioner Niraj Mahto be
released on bail on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) with two sureties
2
of the like amount each to the satisfaction
of the learned Sub Divisional Judicial
Magistrate, Khagaria in connection with
Khagaria (Chitragupta Nagar) P.S. Case No.
276 of 2009, G.R. No. 932 of 2009.
It is made clear that the learned
Magistrate will accept the bail bond only
when the petitioner is not involved in any
other case.
U.K. (Dinesh Kumar Singh,J)