IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31967 of 2010
1. DEVENDRA JHA S/O LATE HAREKANT JHA
2. MADHAV JHA @PANKAJ JHA S/O DEVENDRA
JHA...........................................PETITIONERS.
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 Heard the learned counsel for the petitioner and the State.
Informant’s lawyer Sri Manoj Kumar Yadav is also present.
There is land dispute in between the parties. Petitioner no.1
is alleged for causing assault by means of ‘FARSA’ while two assault
by lathi. Submission is about filing of counter-case at petitioner’s hand
also and sustaining of simple injuries only. Theft is said ornamental.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/-each with two sureties of the like amount each to the
satisfaction of the S.D.J.M. Biraul at Benipur/Darbhanga in connection
with Kusheshwar Asthan P.S.Case No.113 of 2010, subject to the
conditions as laid down under Section 438(2) of the Code of Criminal
Procedure.
Vikash ( Mandhata Singh, J.)