High Court Patna High Court - Orders

Arun Mahto @ Arun Mehta &Amp; Ors vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Arun Mahto @ Arun Mehta &Amp; Ors vs State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33606 of 2010
                           ARUN MAHTO @ ARUN MEHTA & ORS
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 15.09.2010 Heard learned counsel for the petitioners as well

as learned counsel appearing for the state.

Annexure-3 to this bail petition reveals that on

similar situated facts, co-accused, Sonelal Mahto and

Mangal Mahto have already been granted privilege of bail

vide order dated 19.07.2010 passed in Cr. Misc. No. 23902

of 2010.

Considering the aforesaid circumstance as well

as submissions of the parties, I direct the petitioners,

namely, Arun Mahto @ Arun Mehta, Bikash Mehta, and

Bhola Mehta to be released on bail on furnishing bail bond

of Rs 10,000/- (ten thousand) each with two sureties of the

like amount each in connection with Korha (Rautara) P.S.

Case No. 60 of 2010 corresponding to Sessions Trial No.

304 of 2010 to the satisfaction of Sessions Judge, Katihar.

It is made clear that the conditions imposed

against the other accused persons, i.e. Sonelal Mahto and

Mangal Mahto vide order dated 19.07.2010 passed in the

said Cr. Misc. No. 23902/10 shall apply in the case of

petitioners also.

( Hemant Kumar Srivastava, J.)
AKV/-

2