High Court Patna High Court - Orders

Uchit Mahto vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Uchit Mahto vs State Of Bihar on 29 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.32754 of 2010
                      UCHIT MAHTO S/O CHHATHU MAHTO........PETITIONER
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 29.10.2010 Heard the learned counsel for the petitioner and the State.

Abuse in name of caste is not specified against any of the

accused persons including this petitioner. No doubt, this petitioner has

specifically been alleged for abusing, but not in name of caste followed

by abetting to assault that also of simple nature.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within one month from the date of

receipt/production of a copy of this order, 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 the

Chief Judicial Magistrate, Jamui in connection with Jamui P.S. Case

No.310 of 2009, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

Vikash                                                               ( Mandhata Singh, J.)