High Court Patna High Court - Orders

Ranjit Mahto &Amp; Anr vs State Of Bihar on 21 January, 2011

Patna High Court – Orders
Ranjit Mahto &Amp; Anr vs State Of Bihar on 21 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.33870 of 2010
                                     1. RANJIT MAHTO
                                       2. Munna Mahto
                                               Versus
                                       STATE OF BIHAR
                                             -----------

3/ 21.01.2011 Learned counsel for the petitioner seeks permission to

withdraw the application of petitioner no.1 inasmuch as during the

pendency of the application he has been arrested.

Such permission is accorded.

Accordingly, the application of petitioner no.1 is

dismissed as withdrawn.

Heard learned counsel for the petitioner no. 2 and

learned counsel for the State.

Dead body of Arjun Yadav is recovered killed by

unknown miscreants. Submission of the learned counsel for the

petitioner is that save and except suspicion, there is no material to

connect him with killing of the deceased.

Taking that into consideration, prayer of the petitioner

no. 2 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 Ballia P.S. Case No. 26 of 2010 above named

petitioner no.2 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., Begusarai subject to the

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

Shail                                       ( Mandhata Singh, J.)