High Court Patna High Court - Orders

Rakesh Mahto &Amp; Anr vs State Of Bihar on 13 January, 2011

Patna High Court – Orders
Rakesh Mahto &Amp; Anr vs State Of Bihar on 13 January, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.41359 of 2010
     1.   RAKESH MAHTO
     2.   BIRENDRA MAHTO
          BOTH SONS OF BHOLA MAHTO, RESIDENT OF VILLAGE
          PACHRUKHI, P.S. PACHRUKHI, DISTRICT SIWAN.
                               Versus
                           STATE OF BIHAR
                            -----------

2. 13.1.2011. Heard Shri Vinay Kirti Singh,

learned counsel for the petitioners and Shri

Satyendra Narayan Singh, learned Additional

Public Prosecutor.

Both the petitioners, who are in

custody in Pachrukhi P.S. Case No.115 of

2010 for the offence under Sections 147,

149, 353, 307 and 309 of the Indian Penal

Code, have prayed for grant of bail.

It has been alleged by the

informant, who is Circle Officer, Pachrukhi

that while he along with force, had visited

the plot for executing delivery of

possession, the petitioners and others

obstructed execution and the mother of the

petitioners, namely, Malti Devi poured

kerosene oil on her and threatened to set

herself on fire. On aforesaid accusation,

F.I.R. was lodged.

Learned counsel for the petitioners

submits that on perusal of the F.I.R., no
2

offence under Section 307 of I.P.C. is made

out.

Be that as it may, the petitioners

are in custody since 4.8.2010.

Keeping in view the nature of

accusation and period of custody, let both

the petitioners above named be enlarged on

bail on their furnishing bond of Rs.10,000/-

(ten thousand)each with two sureties of the

like amount each to the satisfaction of

Chief Judicial Magistrate, Siwan in

Pachrukhi P.S. Case No.115 of 2010.

( Rakesh Kumar,J.)
N.H./