High Court Patna High Court - Orders

Satto Paswan &Amp; Ors vs State Of Bihar on 8 July, 2010

Patna High Court – Orders
Satto Paswan &Amp; Ors vs State Of Bihar on 8 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19568 Of 2010
                    1. SATTO PASWAN
                    2. PRABHU PASWAN
                    3. BHAVESH PASWAN
                    4. NAND KISHORE PASWAN
                    5. CHANDRA KISHORE PASWAN
                       ----------------------- PETITIONERS
                                                Versus
                                      STATE OF BIHAR
                                             -----------

3 8.7.2010 Learned counsel for the petitioners is

permitted to make correction in petitioners’

address.

Learned counsel for the petitioners

seeks permission to withdraw this application,

as during the pendency of this application,

petitioner no.4 and 5 have been arrested by the

police.

Accordingly, this application is

permitted to be withdrawn as having become

infructuous as against petitioner nos. 4 and 5.

Heard learned counsel for the parties.

Demand of Rangdari and firing is denied

on the ground that there was no sign of firing

and there is no delivery. Further submission is

that name of grandfather of petitioner no.2 was

recorded in the Khatian, to that effect they had

a talk. Petitioners were in possession of the

land as Bataidar.

2

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner nos. 1,2 and 3 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

Chief Judicial Magistrate, Saharsa in Sadar P.S.

Case No. 31 of 2010, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                         ( Mandhata Singh, J.)