IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19404 of 2010
1. SHYAM MANI MANDAL
2. Sanjay Kumar Mandal @ Sanjay Mandal
Versus
The STATE OF BIHAR
------
3/ 29.06.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
There is case and counter case for the incident of the
same day. According to the learned counsel after demolishing part
of his boundary wall, informant came in possession of part of his
land after putting asbestos shed when the act was opposed member
of petitioners’ family were assaulted and after investigation, final
form was also submitted in favour of the petitioners. Petitioners are
apprehending their arrest as cognizance is taken in the case without
any allegation of 3(I)(x) of the S.C./S.T. (prevention of atrocities)
Act against these petitioners.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Lalganj P.S. Case No. 179 of 2008, 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 C.J.M., Vaishali at Hajipur subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)