IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19516 of 2011
Yugal Tanti @ Yugal Kumar Tanti & Ors.
Versus
The State Of Bihar
----------
02. 01.07.2011 Petitioners are apprehending their arrest in a
case registered under Sections 307, 379, 147, 149, 427,
447 of the I.P.C. and Section ¾ of the Explosive
Substance Act.
It is alleged that maize crop of the informant was
harvested by the accused and on protest Naurangi Tanti
hurled three bombs which caused injuries to the
informant’s side. It is also alleged that the accused
persons also took away the maize crop and damaged the
other crop.
It is submitted by learned counsel for the
petitioners that there was serious land dispute as
Naurangi Tanti purchased the land and there is no
specific overt act alleged against the petitioners.
Considering the fact that the thrust of accusation
is against Naurangi Tanti and the occurrence took place
in the background of serious land dispute, let the
petitioners namely 1. Yugal Tanti @ Yugal Kumar Tanti 2.
Khedwa Tanti @ Khokha Kumar Tanti 3. Chuni Tanti 4.
Dhanu Tanti 5. Anand Tanti 6. Raju Tanti, in the event of
their arrest or surrender before the Court below within a
-2-
period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Banka in connection with Katoriya P.S. Case No. 189 of
2010.
Shageer (Dinesh Kumar Singh, J)