High Court Patna High Court - Orders

Md. Sahjahan vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Md. Sahjahan vs The State Of Bihar on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.818 of 2011
                        MD. SAHJAHAN, SON OF LATE MD. HASHIM
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 11.02.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Banka (Barahat) P.S. Case No. 362 of 2010 registered under

Sections 147, 148, 448, 341, 323, 379, 435, 511/504 of the

Indian Penal Code as well as Section 3(x) of S.C. & S.T. of

Prevention of Atrocities Act.

Taking into consideration that the entire

occurrence took place on account of land dispute above named

petitioner is directed to be released on bail on furnishing bail

bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Banka in connection with above stated Banka

(Barahat) P.S. Case No. 362 of 2010.

Shahzad                                    (Hemant Kumar Srivastava, J )