IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41055 of 2010
VAKIL MAHTO, SON OF SHRI BANSHLOCHAN
MAHTO, RESIDENT OF VILLAGE-TEKARI, P.S.-
CHENARI, DISTRICT-ROHTAS.
...........PETITIONER.
Versus
THE STATE OF BIHAR
-----------
2 22.12.2010 Heard Sri Sudama Singh, who was
assisted by Sri Rajni Kant Singh, learned counsel
for the petitioner as well as learned Addl. Public
Prosecutor for the State.
The petitioner, who is in custody in
connection with Chenari P.S. Case No.68 of 2009
for the offence under Sections 147,149 and other
allied Sections of the Indian Penal Code, has
prayed for grant of bail.
At the very outset, it was submitted by
learned counsel for the petitioner that one of the co-
accused namely, Baliram Mahto @ Baliram Singh
@ Kamal Kumar having similar allegation has been
extended privilege of bail by this Court vide Cr.
Misc. No.42686 of 2009 on 14.12.2009. It was
further submitted that the occurrence had taken
place, while dead body of social worker was being
2
carried and the petitioner being a social worker has
been falsely implicated in the case due to previous
enmity. The other accused having similar allegation
has been extended the privilege of bail. There is no
reason to deny the privilege of bail to the petitioner.
Let the petitioner above named 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 learned Chief Judicial
Magistrate, Rohtas at Sasaram, in connection with
Chenari P.S. Case No.68 of 2009.
PN ( Rakesh Kumar,J.)