High Court Patna High Court - Orders

Kameshwar Singh &Amp; Ors vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Kameshwar Singh &Amp; Ors vs State Of Bihar on 9 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.36285 of 2010
                                KAMESHWAR SINGH & ORS
                                              Versus
                                       STATE OF BIHAR
                                               with
                                Cr.Misc. No.36861 of 2010
                          KAMAL MAHTO @ KAMAL SAH & ANR
                                              Versus
                                       STATE OF BIHAR

3   09.12.2010

Heard learned counsel for the petitioners as well

as learned counsel for the state.

Both the above-said Cr. Misc. Cases arise out of

Fenhara P.S. Case No. 31 of 2009 registered under

section 302 & other minor sections of the Indian Penal

Code and accordingly, both the above said Cr. Misc. Cases

are being disposed of by this common order.

Allegedly, petitioners mercilessly beat one

mentally seek lady presuming her a child-lifter. Moreover,

having similar allegation, some co-accused persons have

already been granted bail by another Bench of this court

vide order dated 10.11.2010 passed in Cr. Misc. No. 40498

of 2010.

In view of the facts and circumstances as well as

submissions of the parties, the petitioners, namely,

Kameshwar Singh, Jagar Nath Singh, Bindeshwari Singh

and Awadhesh Sah (in Cr. Misc. No. 36285 of 2010), Kamal

Mahto @ Kamal Sah and Nanhak Sah (in Cr. Misc. No.

36361 of 2010) are directed to be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) each with
-2-

two sureties of the like amount each in connection with

Fenhara P. S. Case No. 31 of 2009 to the satisfaction of

Sub Divisional Judicial Magistrate, Sikrahana, East

Champaran, Motihari.

AKV/-                      (Hemant Kumar Srivastava,J.)