High Court Patna High Court - Orders

Binod Mandal &Amp; Ors vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Binod Mandal &Amp; Ors vs State Of Bihar on 9 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.22531 of 2010
                           1. BINOD MANDAL
                           2. Manjai Mandal
                           3. Arvind Mandal
                           4. Fultus Mandal
                                   Versus
                             The STATE OF BIHAR
                                   ------

2/ 09.08.2010 Learned counsel for the petitioners seeks permission to

withdraw the application of petitioner no.1 during the pendency of

the application.

Such permission is accorded.

Accordingly, the application of petitioner no.1 is

dismissed as withdraw.

Heard learned counsel for the petitioners and learned

counsel for the State.

Parties are full-brothers and their family members.

Binod Mandal and Dinesh Mandal are alleged for causing assault by

means of rod and lathi on the head of informant and his daughter.

Sickle is also used but causing injury on finger only. Vague

allegation of assault is made against all the family members

including these petitioners. Theft is ornamental. Both the family

quarreled in a trivial matter of fetching water from the hand-pump.

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 Lodipur P.S. Case No. 03 of 2010 above named

petitioners no. 2 to 4 shall be released on bail on furnishing bail
2

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

like amount each to the satisfaction of C.J.M., Bhagalpur subject to

the conditions as laid down under Section 438(2) of Cr. P.C.

shail                              (Mandhata Singh, J.)