High Court Patna High Court - Orders

Pramod Mistri &Amp; Anr vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Pramod Mistri &Amp; Anr vs State Of Bihar on 16 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.25545 of 2010
                       1. PRAMOD MISTRI
                       2. ABODH DEVI
                          ---------------------- PETITIONERS
                                                  Versus
                                         STATE OF BIHAR
                                                -----------

2 16.8.2010 Heard learned counsel for the parties.

Land dispute is there in between the

parties. Petitioners are father and mother of

co-accused Sudhanshu Mistri and Neeraj Mistri,

alleged assailants of the deceased and one

another. Petitioners have been alleged for

giving order rather abeting them to fire shot

which they are denying with submission of false

implication.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief

Judicial Magistrate, Khagaria in Pasraha P.S.

Case No. 67 of 2009, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                         ( Mandhata Singh, J.)