High Court Patna High Court - Orders

Laldhari Mandal &Amp; Ors vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Laldhari Mandal &Amp; Ors vs State Of Bihar on 16 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.25482 of 2010
               1. LALDHARI MANDAL
               2. Chandar Mandal @ Chandan Mandal
               3. Sanjay Mandal
               4. Karo Mandal @ Kare Mandal
               5. Lodho Mandal
               6. Akhilesh Mandal
                                               Versus
                                     The STATE OF BIHAR
                                             -----------

2/ 16.08.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Petitioner no.1 is claiming the land of his

own including harvesting on their behalf. Petitioners

excluding 4 and 5 are alleged for no overt act.

Petitioners no. 4 and 5 though are alleged for firing

but that hits none.

Considering the facts and circumstances of

the case, 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 Kursela P.S.

Case No. 24 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., Katihar

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)