High Court Patna High Court - Orders

Pintu Kumar Mahto @ Pintu Kumar vs State Of Bihar on 3 December, 2010

Patna High Court – Orders
Pintu Kumar Mahto @ Pintu Kumar vs State Of Bihar on 3 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.32866 of 2010
               Pintu Kumar Mahto @ Pintu Kumar, son of Jawahar Mahto
                                      Versus
                                STATE OF BIHAR
                                     -----------

4/- 03.12.2010 Heard learned counsel for the petitioner as well as learned P.P.

for the State.

Petitioner, Pintu Kumar Mahto @ Pintu Kumar seeks his bail in

connection with Rupaspur P.S. Case No. 100 of 209, registered under

Section 392 of the Indian Penal Code.

Neither the petitioner is named in the First Information Report

nor anything has been recovered from his conscious possession. It

appears from perusal of the impugned order of learned Addl. Sessions

Judge that the prayer for bail of this petitioner was rejected only on two

grounds. Firstly, the photograph of the petitioner was identified by the

informant’s mother as well as his father and secondly, the criminal

antecedents of the petitioner.

Considering the aforesaid facts and circumstances as well as

submission of the parties, petitioner, namely, Pintu Kumar Mahto @

Pintu Kumar is directed to be released on bail on furnishing bail bonds

of Rs. 10,000/ with two sureties of the like amount each to the

satisfaction of learned Additional Chief Judicial Magistrate, Danapur

in connection with Rupaspur P.S. Case No. 100 of 2009.

(Hemant Kumar Srivastava, J.)
Ashwini/-