High Court Patna High Court - Orders

Birjhan Mahto vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Birjhan Mahto vs State Of Bihar on 15 July, 2008
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24571 of 2008
                                      BIRJHAN MAHTO
                                         Versus
                                     STATE OF BIHAR
                                       -----------

2/ 15.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The petitioner is sole named accused of a case registered

under Sections 376/511 of the Indian Penal Code with regard to an

occurrence of 9.00 p.m. on 12.11.2007. The matter was reported for the

first time by filing of a Complaint Case on 22.12.2007. The First

Information Report was subsequently registered.

Submission is that the parties are from the same family and

they have agnatic relationship. The complainant has later on filed a

petition by way of compromise.

Considering the facts and circumstances of the case, the

petitioner Birjhan Mahto is ordered to be released on bail on furnishing

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

amount each to the satisfaction of the Chief Judicial Magistrate, West

Champaran at Bettiah in connection with Shikarpur P.S. Case No.

82/2008.

kksinha/                                                              (Shyam Kishore Sharma, J.)