In the High Court of Judicature at Patna
Cr. Misc. No.25002 of 2008
Ram Krishna Sahu @ Munna Sah @ Munna & Ors. Vrs. The State of Bihar
****
/2/ 11.07.2008 Heard the counsel for the petitioners and the State.
2. It has been submitted that the dispute relates to a
piece of land over which the school building is to be
constructed but has been encroached upon by the informant
of this case, Anup Lal Mandal and others. Case and counter
case have been filed and parties from both the sides have
received injuries. It has been stated that so far the injury on
the person of the informant is concerned, it is simple and of
hard blunt substance. Petitioner no. 2, Budhan Sah, also
received injuries, which are grievous.
3. Considering the facts, the prayer for anticipatory
bail on behalf of the petitioners, Ram Krishna Sahu @
Munna Sah @ Munna, Budhan Sah and Parmeshwar Yadav
@ Toba Yadav, is allowed. They are directed to be
released on anticipatory bail, on their surrender before the
Court concerned within four weeks from today, on
furnishing bail bonds of Rs.10,000/- (rupees ten thousand)
each with two sureties of the like amount each in connection
with Ladaniya P.S. Case No. 64 of 2008 to the satisfaction
of the Chief Judicial Magistrate, Madhubani, subject to the
condition laid down under Section 438(2) of the Criminal
Procedure Code.
( Mridula Mishra, J. )
Cp:3/S.A.