High Court Patna High Court - Orders

Md.Gabbar &Amp; Ors vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Md.Gabbar &Amp; Ors vs State Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27381 of 2010
                              1. MD.GABBAR
                              2. Md. Jamil
                              3. Md. Sattar
                              4. Md. Bizzan
                                      Versus
                                 The STATE OF BIHAR
                                      ------

2/ 01.09.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

There is case and counter case in between the parties for

the incident of the same day. Land dispute, as submitted, is also

there in between the parties, theft is ornamental and injuries if

caused by petitioners are found simple in nature.

Considering the facts and circumstances of the case, the

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Alamnagar P.S. Case No. 13 of 2010 above named

petitioners shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of C.J.M., Madhepura subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)