IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44250 of 2010
MAHENDRA SAH @ MAHENDRA PRASAD GUPTA
Versus
THE STATE OF BIHAR
------
2/ 18.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Parties are agnate from common ancestor. One of the
co-accused was armed with three-nut but its butt was only used.
Petitioner is alleged for snatching Rs. 5000/- but that is super
addition due to inimical term in between the parties for land dispute.
Considering the facts and circumstances of the case,
prayer of the petitioner 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 Murliganj P.S. Case No.172 of 2010 above named
petitioner shall 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 C.J.M., Madhepura subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)