IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44587 of 2010
1. BINDESHWARI MAHTO
2. PRABHU MAHTO
3. BALKESHWAR MAHTO
4. SURENDRA MAHTO
Versus
THE STATE OF BIHAR
-----------
02. 19.04.2011 Heard learned counsel for the petitioners and the state.
Submission of the learned counsel for petitioners is that
no question arises about humiliation to the informant for his
belonging to member of one of the Scheduled Castes. According
to the learned counsel, land dispute was there in between the
parties. Earlier case was filed by petitioner no.1 for the offence
under section 341,323,379,504/34 of the Indian Penal Code, to
counter the same, this allegation is made in which everything
happened inside the house without specifying as who among
petitioners abused the informant or any of his family members.
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, 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 the Chief Judicial
Magistrate, Bettiah, West Champaran in connection with
Chanpatia P. S. Case No.269 of 2010, subject to the conditions as
laid down under section 438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)