IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2644 of 2011
MAKESHWAR MAHTO, SON OF SRI MURAL MAHTO
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.2872 of 2011
AWADHESH RAM, SON OF RAM PHAL RAM
Versus
THE STATE OF BIHAR
-----------
02 10.03.2011 Both the above stated criminal miscellaneous cases
arise out of Jamui P.S. Case No. 344 of 2009 registered under
Sections 341, 323, 141 and 295 A of the Indian Penal Code and
accordingly, both the above stated criminal miscellaneous cases
are being disposed of by this common order.
Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State assisted by
learned counsel for the informant.
Admittedly, all the Sections are bailable except
Section 295 A of the Indian Penal Code. It appears from perusal
of the impugned order of learned Sessions Judge, Jamui that in
course of investigation, witnesses stated that informant was never
obstructed from offering the Namaz rather the dispute arose on
account of a piece of land, which was being used by the general
public as play ground and grazing animals.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioners 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
2
satisfaction of Chief Judicial Magistrate, Jamui in connection
with above stated Jamui P.S. Case No. 344 of 2009.
Shahzad (Hemant Kumar Srivastava, J )