High Court Patna High Court - Orders

Devendra Jha &Amp; Anr vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Devendra Jha &Amp; Anr vs State Of Bihar on 29 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.31967 of 2010
                          1. DEVENDRA JHA S/O LATE HAREKANT JHA
                        2. MADHAV JHA @PANKAJ JHA S/O DEVENDRA
                          JHA...........................................PETITIONERS.
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 29.10.2010 Heard the learned counsel for the petitioner and the State.

Informant’s lawyer Sri Manoj Kumar Yadav is also present.

There is land dispute in between the parties. Petitioner no.1

is alleged for causing assault by means of ‘FARSA’ while two assault

by lathi. Submission is about filing of counter-case at petitioner’s hand

also and sustaining of simple injuries only. Theft is said ornamental.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/-each with two sureties of the like amount each to the

satisfaction of the S.D.J.M. Biraul at Benipur/Darbhanga in connection

with Kusheshwar Asthan P.S.Case No.113 of 2010, subject to the

conditions as laid down under Section 438(2) of the Code of Criminal

Procedure.

Vikash                                                              ( Mandhata Singh, J.)