IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9293 of 2011
CHHOTE LAL PANDIT
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.11052 of 2011
RAJENDRA MAHTO
Versus
THE STATE OF BIHAR
-----------
2 01.04.2011 Heard learned counsel for the petitioners as well as
learned counsel for the state.
Both the above-said Cr. Misc. Cases arise out of the
same case i.e. Bihra P.S. case No. 120 of 2010 registered
under sections-395 & 397 of the Indian Penal Code and
accordingly, the above-said Cr. Misc. Cases are being heard
and disposed of by this common order.
It would appear from perusal of the impugned order
that the petitioner in Cr. Misc. No. 9293 of 2011 is said to be in
close contact with the so-called miscreants through mobile
phone of one, Mahendra Das.
It is pointed out by learned counsels for the petitioners
that both the petitioners were put on TIP but they have not been
identified by witnesses.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties,
let the petitioners, namely, Chhote Lal Pandit (in Cr.Misc.
No.9293 of 2011) and Rajendra Mahto (in Cr.Misc. No.11052
of 2011) be released on bail on furnishing bail bonds of Rs
-2-
10,000/- (ten thousand) each with two sureties of the like
amount each in connection with Bihra P.S. Case No. 120 of
2010 to the satisfaction of Chief Judicial Magistrate, Saharsa.
AKV/- (Hemant Kumar Srivastava,J.)