High Court Patna High Court - Orders

Bibhishan Rai &Amp; Ors vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Bibhishan Rai &Amp; Ors vs State Of Bihar on 3 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No. 34013 of 2010
                              1. BIBHISHAN RAI
                              2. Manoj Rai
                              3. Binod Rai
                              4. Pramod Rai
                                              Versus
                                    The STATE OF BIHAR
                                            -----------

2/ 03.11.2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Complainant is son-in-law of brother of

petitioner no.1. Differences are said due to ancestral

property of both the brothers and only to cast pressure,

allegation of theft is levelled but without any recovery.

Parties are residing in the same house in different rooms.

Considering the facts and circumstances of the

case, prayer of the petitioners is allowed.

In the event of arrest or surrender within one

month from the date of receipt/production of a copy of

this order in connection with Complaint Case No. 2198 of

2004, Trial No. 2825 of 2010, above named petitioners

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 J.M., Ist Class,

Muzaffarpur subject to the conditions as laid down under

Section 438(2) of Cr. P.C.

Shail                                             ( Mandhata Singh, J.)