High Court Patna High Court - Orders

Ranjit Mahto vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Ranjit Mahto vs The State Of Bihar on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4460 of 2011
                Ranjit Mahto, Son of Shri Bhagwan Singh, resident of Village-Mehendiganj
                (Gopalganj), P.S.-Sasaram, District-Rohtas.                 -Petitioner.
                                         VERSUS
                The State of Bihar                                         -Opposite Party.
                                         -----------

02 14.02.2011 The petitioner is in custody since 04.12.2010 in relation

to Sasaram Rail P.S. Case No.72/2010 instituted under Sections-379 &

411 of the Indian Penal Code for pick-pocketing on Railway Station

having been caught red handed.

On behalf of the petitioner, it is submitted that merely

because there was a dispute between the informant and petitioner with

regard to place to sleep because the informant was with his sister.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

Thousand) with two sureties of like amount each to the satisfaction of

the Judicial Railway Magistrate, Gaya in connection with Sasaram

Rail P.S. Case No.72/2010.

     Trivedi/                               (Navaniti Prasad Singh, J.)