High Court Patna High Court - Orders

Swet Kumar @ Swetlal Mahto @ … vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Swet Kumar @ Swetlal Mahto @ … vs The State Of Bihar on 12 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16120 of 2011
                         Swet Kumar @ Swet Lal Mahto @ Mahantha
                                              Versus
                                       The State Of Bihar
                                            -----------

04/ 12.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 24.11.2010. Admittedly,

petitioner is not named in the first information report but in course of

investigation, it came to light that one stolen mobile set was being

used by mother of the petitioner and except the aforesaid material as

well as extra judicial confessional statement of co-accused, there is

nothing against the petitioner.

Accordingly, the petitioner, Swet Kumar @ Swet Lal

Mahto @ Mahantha, 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 the Railway Judicial Magistrate, Khagaria in

Supplementary Khagaria Rail P.S. Case no. 49/2009.

      shahid                                                 (Hemant Kumar Srivastava,J)