High Court Patna High Court - Orders

Dilip Jha vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Dilip Jha vs The State Of Bihar on 25 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.6795 of 2011
                    DILIP JHA SON OF SRI INDRAJEET JHA, RESIDENT OF VILLAGE-
                    RAGHUNATHPUR, P.S. MEJARGANJ, DISTRICT- SITAMARHI.
                                                  Versus
                                      THE STATE OF BIHAR .
                                                -----------

2. 25.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is in custody since 4.1.2010 in

relation to Mejarganj P.S. Case No.77 of 2010 instituted

under sections 341,323,424,307 and 436 of the Indian Penal

Code.

Mere reading of the First Information Report, it is

apparent that there is dispute with regard to land between the

two sections of the family, because of which such aggravated

allegations are made.

Be that as it may, the petitioner, above named is

directed 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 learned Chief Judicial Magistrate,

Sitamarhi in connection with Majorganj P.S. Case No.77 of

2010.

Devendra/ (Navaniti Prasad Singh, J.)