IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13138 of 2008
PAPPU MAHTO
Versus
STATE OF BIHAR
-----------
4. 7/7/2008 Heard the counsel for the petitioner and the counsel
appearing for the State.
The petitioner is an accused in a case under Section
392 of the Indian Penal Code. Subsequently, Section 395 I.P.C.
was added.
It has been submitted that the petitioner is not named
in the F.I.R. Petitioner’s name has come in the confessional
statement of the co-accused persons who have already been
granted bail by another Bench of this Court in Cr. Misc. No.
15014 of 2006 under Section 392 I.P.C. although the case is
under Section 395 I.P.C.
Considering that the co-accused persons have been
granted bail, the petitioner Pappu Mahto is directed to be
released on bail on furnishing bail bond of Rs. 10,000/- (Ten
thousand) with two sureties of the like amount each to the
satisfaction of Sub Divisional Judicial Magistrate, Sherghati
(Gaya) in connection with Imamganj P.S. Case No. 15 of 2005.
S.Ali (Sheema Ali Khan, J.)