IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34377 of 2010
=============================================
Dhanoj Mahto
…. …. Petitioner/s
Versus
1. The State of Bihar
2. Shobha Devi
…. …. Opposite Party/s
6 13-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Two instances are shown of causing assault. In the
first instance, informant’s niece was assaulted, thereafter
informant and other family members went to her matrimonial
home where others were also assaulted including informant’s
niece. No doubt, cause for doing so is shown demand of a
motorcycle. If that is connected with both the instances, appears
not sufficient to refuse the anticipatory bail.
Accordingly, prayer of the petitioner 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 Janta Bazar P.S. Case No. 07 of 2010 above
named petitioner shall 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 C.J.M., Chapra subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-