High Court Patna High Court - Orders

Ranjit Mahto @ Ranjt Patel @ Ranjit … vs The State Of Bihar on 4 July, 2008

Patna High Court – Orders
Ranjit Mahto @ Ranjt Patel @ Ranjit … vs The State Of Bihar on 4 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.23597 of 2008
               RANJIT MAHTO @ RANJT PATEL @ RANJIT PRASAD MAHTO
                                      Versus
                               THE STATE OF BIHAR
                                   -----------

2/ 04.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The bail application has been filed under Sections

302/201/34 of the Indian Penal Code which has been registered against

unknown for killing of the informant’s father, who was a warrantee from

before.

Submission is that enmity was from before on account of

land dispute. It appears that the deceased was last seen in the company of

the informant’s father. There is no eye witness of the occurrence.

Considering the facts and circumstances of the case, the

petitioner Ranjit Mahto @ Ranjit Patel @ Ranjit Prasad Sinha is ordered

to 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

the A.C.J.M., Sheikhpura in connection with Sheikhpura P.S. Case No.

197/2007.

kksinha/                                                             (Shyam Kishore Sharma, J.)