High Court Patna High Court - Orders

Pappu Mehta @ Arun Mehta vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Pappu Mehta @ Arun Mehta vs The State Of Bihar on 19 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.21498 of 2011
                             Pappu Mehta @ Arun Mehta
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

3 19.8.2011 Heard learned counsel for the parties.

Petitioner along with seven others is

alleged for entering informant’s house causing

assault to Dinesh Mehta (deceased). The

submission of learned counsel for the

petitioner is that village people no doubt were

opposing informant’s relation with deceased but

petitioner was inimical to her (deceased).

There was no question of his appearing there

as earlier some quarrel was there in between

the informant and this petitioner so, he has

been named in the case in which also a vague

allegation is leveled against this petitioner

about causing of assault and petitioner

remained in custody since 4.2.1011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of Additional Sessions Judge,
2

F.T.C. 8, Purnea in K.Nagar P.S. Case No.

09/11.

AI                                     ( Mandhata Singh, J.)