High Court Patna High Court - Orders

Nawablal vs The State Of Bihar on 8 November, 2010

Patna High Court – Orders
Nawablal vs The State Of Bihar on 8 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.34237 of 2010
                                     NAWABLAL
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 08.11.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Dispute is there in between the landowner and tenant.

There is counter version of the case also. Theft is said ornamental

and other offences are bailable.

Taking that into consideration, 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 Nawada P.S. Case No. 99 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 J.M., Ist Class, Nawada subject to the conditions

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

shail                                         (Mandhata Singh, J.)