IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33169 of 2011
Purosanttam Kumar @ Pursottam Kumar, Son of Sri Brij Mohan Saw,
Resident of Village-Sigarpur, P.S.-Khaira, District-Jamui.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Prakash Mahto, Advocate.
For the State : APP.
----------------------------------
02/ 28.09.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner seeks bail in a case
registered under Section 135 of the Bihar
Electricity Act.
According to the allegation, the
petitioner was running electric motor of 7½
HP and his conduct has caused a loss of Rs.
1,43,424/- to the Electricity Department.
Submission is that the case was
supervised and the supervising officer has
mentioned the case to be a mistake of fact.
Considering the facts and
circumstances of the case, prayer for bail is
allowed. Let petitioner Purosanttam Kumar @
Pursottam Kumar be enlarged on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the
learned Chief Judicial Magistrate/court
2
concerned, Jamui in connection with Khaira
P.S. Case No. 51 of 2009.
(Shyam Kishore Sharma, J.)
kksinha/-