IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19179 of 2011
Upendra Mahto @ Lalwa, S/O-Late Bharat Mahto
Versus
The State Of Bihar
-----------
02 30.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the first information
report but it appears from perusal of the impugned order that
after the alleged occurrence, the full brother of the petitioner
lodged a case against him disclosing this fact that petitioner had
committed theft in the shop of the informant.
Although, petitioner carries criminal antecedent
but admittedly, two cases were instituted against him and the
aforesaid cases were registered in the year 1994 and in the year
2011, respectively.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioner be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Motihari, East
Champaran in connection with Chakiya P.S. Case No. 31 of
2011.
Shahzad ( Hemant Kumar Srivastava, J.)