IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38501 of 2010
RAM AVTAR MAHTO, son of Soman Mahto
Versus
THE STATE OF BIHAR & ANR
-----------
2/- 29.11.2010 Heard learned counsel for the parties.
There is case and counter case for the incident of the same
day. Submission of learned counsel for the petitioner is that there
is no specification, if any abuse was given by petitioner in name of
informant’s cast. Theft is ornamental to make the allegation
serious and petitioner is alleged for causing assault by means of
lathi only.
Thus, having regard to the facts and circumstances of the
case, in the event of arrest of surrender within one month from the
date of communication of this order, the above named petitioner
shall be released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Darbhanga in
Manigachhi P.S. Case No.63 of 2010 (G.R. No. 939 of 2010),
subject to the condition as laid down under section 438 (2) Cr.
P.C.
(Mandhata Singh, J.)
Ashwini/-