IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34343 of 2010
ASHOK MANDAL, son of Sri Batuk Mandal
Versus
STATE OF BIHAR
-----------
2/- 9.11.2010 Heard learned counsel for the petitioner as well
as learned counsel for the State.
Learned counsel for the petitioner points out
that in the prayer part of this present petition ” Chief
Judicial Magistrate, Madhubani has wrongly be typed in
place of ” A.C. J.M., Jhanjharpur, Distt-Madhubani”. Let
the appropriate correction be done by the learned counsel
for the petitioner.
Petitioner, namely Ashok Mandal apprehends
his arrest in connection with Madhepur P.S. Case No.87
of 2010, registered under Sections 143, 323, 325, 504
and 307 of the Indian Penal Code.
It is alleged against the petitioner that he
assaulted the informant’s family members with lathi with
an intention to kill.
Admittedly, injured Sangita Devi and Rubi Devi
have sustained injuries which is simple in nature said to
be head injury on account of land dispute between the
2
parties and they are on litigating terms since long.
Considering the nature of injury sustained as
well as this aspect of the matter that there is litigating
terms between the parties, I think it proper to grant
privilege of anticipatory bail to the petitioner.
Accordingly, this anticipatory bail petition is
allowed. In the event of arrest/surrender within 30 days
from receipt of the order, the petitioner, named above
shall be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each in connection with Madhepur P.S. Case
No.87 of 2010,to the satisfaction of Additional Chief
Judicial Magistrate, Jhanjharpur, District-Madhubani
subject to condition as laid down under Section 438 (2)
of the Cr. P.C.
(Hemant Kumar Srivastava, J.)
Ashwini/-