High Court Patna High Court - Orders

Ram Kirpal Mahto vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Ram Kirpal Mahto vs The State Of Bihar on 1 August, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellanious No.25475 of 2011
                   Ram Kirpal Mahto, Son of Late Phool Chand Mahto, Resident of Village-
                   Dalsingsarai, P.S.-Dalsingsarai, District-Samastipur. .....Petitioner.
                                                       Versus
                   The State of Bihar                                        .....Opposite Party.
                   For the Petitioner              : Mr. Amitabh Bhardwaj, Advocate.
                   For the State                   : APP.
                                          ----------------------------------

02/ 01.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is accused of the

case which has been registered under Sections

379/414 of the Indian Penal Code and under

Section 25 (1-B)A/26 of the Arms Act.

The petitioner is involved in a

case in which one motorcycle has been

recovered from a house under construction

belonging to the petitioner. Rajesh Kumar

Singh and Sintu Kumar were apprehended and

from their confession the motorcycle was

recovered from the under construction house.

Submission is that the petitioner

is a man of 60 years and has no criminal

antecedent. He is not directly involved in

the offence. The petitioner has no knowledge

that the motorcycle has been parked in his

house which was under construction.

                                         Considering                the      facts           and

                          circumstances           of    the        case,   let   the    above
                               2




            named    petitioner          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     the

            learned       Additional               Chief         Judicial

            Magistrate/court           concerned,    Dalsignsarai         in

connection with Dalsingsarai P.S. Case No. 78

of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-