High Court Patna High Court - Orders

Jhuwarlal Mandal vs The State Of Bihar on 29 November, 2010

Patna High Court – Orders
Jhuwarlal Mandal vs The State Of Bihar on 29 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.15564 of 2010
                                JHUWARLAL MANDAL
                                          Versus
                                THE STATE OF BIHAR
                                            with
                             Cr.Misc. No.24216 of 2010
                                   GANESH MAHTO
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 29.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Criminal Miscellaneous No. 15564 of 2010 filed

on behalf of the petitioner, Jhuwarlal Mandal and Cr. Misc.

No. 24116 of 2010 filed on behalf of the petitioner, Lila Nand

Mandal have been taken together for hearing as both the

above said cases arise out of Palasi P.S. Case No. 05 of

2009 registered under section 307 & other minor sections of

the Indian Penal Code as well as section 3/4 of Witch Craft

Act and accordingly, both above said Cr. Misc. Cases are

being disposed of by this common order.

Perusal of the F.I.R. shows that omnibus

allegation has been levelled against the petitioners.

Furthermore, I find that the informant has received simple

injury on her private part which is evident from perusal of

paragraph-32 of the case diary. Moreover, in course of

hearing, it is highlighted by learned counsels for the

petitioners that the case has already been compromised

between the parties.

Considering the aforesaid facts and
2

circumstances, this bail petition is allowed. The petitioner,

namely, Jhuwarlal Mandal and Lila Nand Mandal shall be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) each with two sureties of the like amount each in

connection with Palasi P.S. Case No. 05 of 2009 to the

satisfaction of Chief Judicial Magistrate, Araria.

AKV/-                           ( Hemant Kumar Srivastava,J.)