High Court Patna High Court - Orders

Baleshwar Mahton &Amp; Anr vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Baleshwar Mahton &Amp; Anr vs State Of Bihar on 17 June, 2010
                     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.)