High Court Patna High Court - Orders

Dhrup Mahto @ Dhrub Mahto vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Dhrup Mahto @ Dhrub Mahto vs State Of Bihar on 10 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.24182 of 2010
                             DHRUP MAHTO @ DHRUB MAHTO
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2/ 10.08.2010 Heard learned counsel for the parties.

Petitioner is an accused in a case under Sections 302/201 of

the Indian Penal Code and 27 of the Arms Act.

Learned counsel for the petitioner submits that there is

specific allegation against three accused persons, namely, Mohan

Thakur, Ram Awtar Mahto and Basuki Thakur. He further submits that

no specific overt act has been alleged against the petitioner. The

petitioner is in custody since 05.03.2010.

In the circumstances, petitioner, named above, is directed

to be released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Katihar in connection with Manihari P.S.

case no. 12 of 2010.

(Samarendra Pratap Singh, J.)
Uday/