IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20584 of 2010
1. BALESHWAR MAHTON
2. BINOD MAHTO
Versus
THE STATE OF BIHAR .
-----------
2/ 17/06/2010 Heard learned counsel for the petitioners
and learned counsel for the State.
The defence of the petitioners in a police
case under Section- 3(x)(xi)(xii) of S.C./S.T.
(Prevention of Atrocities) Act and 379 of Indian Penal
Code is of a bona fide land dispute for which there is
also title suit No.162/09 preferred by the informant’s
husband.
Having considered the facts and
circumstances of the case, let the petitioners above
named surrender before the court below within four
weeks when they shall be enlarged on anticipatory
bail upon furnishing the bail-bonds of Rs.20,000/-
(twenty thousand) each along with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Munger in connection with S.C.S.T.
Munger P.S. Case No.30/10 subject to the conditions
laid down under Section-438(2) Cr.P.C.
KC ( Navin Sinha, J.)