IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11017 of 2011
PRADIP MAHTO
Versus
THE STATE OF BIHAR
-----------
02. 18.04.2011 Petitioner is apprehending his arrest in a
case registered under Sections 307, 393, 323, 337,
324, 353, 147, 148, 149, 314 of the I.P.C.
The accusation is of causing disturbance in
official discharge of duty by the police personnel
who arrived at the place where two persons were
beaten during an attempt to kidnap a minor girl.
It is submitted by learned counsel for the
petitioner that the accusation is general in nature
against the mob. Moreover the other accused
persons have been granted anticipatory bail by this
Court vide Cr. Misc. No. 43976 of 2010.
Considering the aforesaid facts, let the
petitioner namely Pradeep Mahto, in the event of his
arrest or surrender before the Court below within a
period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs.
10,000/-(ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Bettiah, East Champaran at Motihari in
connection with Ghorasan (Jharokhar) P.S. Case No.
2
105 of 2009.
Shageer ( Dinesh Kumar Singh, J)