IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35574 of 2010
CHALITAR MAHTO
Versus
STATE OF BIHAR
-----------
2 29.09.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
It would appear from the F.I.R. that it was co-
accused, Srawan Mahto who gave fatal blow to the
deceased. So far petitioner is concerned; there is omnibus
allegation against him that he along with others assaulted
the informant with different weapons as a result of which
informant sustained head injury.
Considering the aforesaid facts and
circumstances of the case as well as submission of the
parties, I direct the petitioner, Chalitar Mahto to be released
on bail on furnishing bail bond of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with
Khagaria (Gangaur) P.S. Case No. 125 of 2010 to the
satisfaction of Chief Judicial Magistrate, Khagaria.
( Hemant Kumar Srivastava, J.)
AKV/-