High Court Patna High Court - Orders

Dhanoj Mahto vs State Of Bihar on 13 October, 2011

Patna High Court – Orders
Dhanoj Mahto vs State Of Bihar on 13 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.34377 of 2010
                     =============================================

Dhanoj Mahto
…. …. Petitioner/s
Versus

1. The State of Bihar

2. Shobha Devi
…. …. Opposite Party/s
6 13-10-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Two instances are shown of causing assault. In the

first instance, informant’s niece was assaulted, thereafter

informant and other family members went to her matrimonial

home where others were also assaulted including informant’s

niece. No doubt, cause for doing so is shown demand of a

motorcycle. If that is connected with both the instances, appears

not sufficient to refuse the anticipatory bail.

Accordingly, 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 Janta Bazar P.S. Case No. 07 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., Chapra subject to the conditions

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

Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-