High Court Patna High Court - Orders

Makeshwar Mahto vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Makeshwar Mahto vs The State Of Bihar on 10 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2644 of 2011
                    MAKESHWAR MAHTO, SON OF SRI MURAL MAHTO
                                            Versus
                                THE STATE OF BIHAR
                                              with
                               Cr.Misc. No.2872 of 2011
                        AWADHESH RAM, SON OF RAM PHAL RAM
                                            Versus
                                THE STATE OF BIHAR
                                          -----------

02 10.03.2011 Both the above stated criminal miscellaneous cases

arise out of Jamui P.S. Case No. 344 of 2009 registered under

Sections 341, 323, 141 and 295 A of the Indian Penal Code and

accordingly, both the above stated criminal miscellaneous cases

are being disposed of by this common order.

Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State assisted by

learned counsel for the informant.

Admittedly, all the Sections are bailable except

Section 295 A of the Indian Penal Code. It appears from perusal

of the impugned order of learned Sessions Judge, Jamui that in

course of investigation, witnesses stated that informant was never

obstructed from offering the Namaz rather the dispute arose on

account of a piece of land, which was being used by the general

public as play ground and grazing animals.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioners 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
2

satisfaction of Chief Judicial Magistrate, Jamui in connection

with above stated Jamui P.S. Case No. 344 of 2009.

Shahzad                         (Hemant Kumar Srivastava, J )