IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6795 of 2011
DILIP JHA SON OF SRI INDRAJEET JHA, RESIDENT OF VILLAGE-
RAGHUNATHPUR, P.S. MEJARGANJ, DISTRICT- SITAMARHI.
Versus
THE STATE OF BIHAR .
-----------
2. 25.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is in custody since 4.1.2010 in
relation to Mejarganj P.S. Case No.77 of 2010 instituted
under sections 341,323,424,307 and 436 of the Indian Penal
Code.
Mere reading of the First Information Report, it is
apparent that there is dispute with regard to land between the
two sections of the family, because of which such aggravated
allegations are made.
Be that as it may, the petitioner, above named is
directed to be released on bail on furnishing bail bond of Rs.
10,000/-(ten thousand) with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate,
Sitamarhi in connection with Majorganj P.S. Case No.77 of
2010.
Devendra/ (Navaniti Prasad Singh, J.)