IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29415 of 2010
MITHILESH SINGH & ORS
Versus
STATE OF BIHAR
-----------
2. 12.08.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioners are apprehending their
arrest in a case registered under Sections 147,
148, 149, 341, 323, 504, 506,325 and 307 of the
I.P.C.
The F.I.R. reflects admitted land
dispute where there is specific allegation of
assault against Bipin Singh, Raj Kishore Singh
and Bijul Rai to the informant.
The impugned order reflects that the
petitioners’ side lodged the case against the
informant prior to the present case.
Considering the aforesaid submissions,
let the petitioners, Mithilesh Singh, Bal
Kishore Singh, Amir Singh @ Amir Pd. Singh,
Sadanand Singh, Mukesh Kumar Singh @ Mukesh
Singh and Bhutti Rai @ Vibhutti Rai be released
on bail in the event of their arrest or
surrender before the learned court below within
a period of twelve weeks from today in
connection with Nath Nagar P.S. Case No. 100 of
2
2010 on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) each with two sureties of the
like amount each to the satisfaction of the
learned C.J.M. Bhagalpur, subject to the
conditions as laid down under Section 438(2) of
Cr. P.C.
U.K. ( Dinesh Kumar Singh, J.)