IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35307 of 2011
1. Manoj Nayak,
2. Naresh Mahto @ Ram Naresh Mahto,
3. Yogendra Mahto,
4. Ashok Mahto @l Ashok Kumar Mahto,
5. Lal Babu Mahto,
6. Thaga Mahto,
Versus
The State Of Bihar
----------------------------------
02. 19.10.2011 The petitioners are apprehending their
arrest in a case registered under Sections 147, 148,
323, 436 & 504 of the I.P.C. and Section 3(i)(x) of
the S.C./S.T. Act.
It is alleged against the petitioners to
have abused the informant by calling caste name
whereas accusation of sprinkling K.oil and putting
the house of the informant on fire is against Shankar
Choudhary and Nasim Ansari who are not petitioner
before this Court.
It is submitted by learned counsel for the
petitioners that there is serious land dispute between
the parties.
Considering the aforesaid submissions
and the background of the land dispute accusation
do not inspire confidence, let the petitioners above
named, in the event of their arrest or surrender
2
before the Court-below within a 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, Sitamarhi
in connection with Bela P.S. Case No. 41 of 2011
subject to condition laid down under Section 438 (2)
of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.