IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40474 of 2010
DINESH MAHTO & ORS
Versus
STATE OF BIHAR
-----------
02. 10.11.2010 Petitioners being the agnates of the informant
are languishing in custody since 12.08.2010 in a case
registered under Sections 341, 323, 307/34 of the I.P.C.
subsequently after death of the victim Section 302 I.P.C.
was also added.
It is alleged against the three petitioners and
one Bhim Mehto to have assaulted the victim with lathi
due to the land dispute.
The postmortem report reflects only one
lacerated injuries on the scalp.
Considering the postmortem report not in
consonance to the prosecution allegation and the bona
fide land dispute between the parties, let the petitioners
namely 1. Dinesh Mahto 2. Umesh Mahto 3. Nepo @
Nepali Mahto, be released on bail on furnishing bail
bond of Rs. 10,000/-(ten thousand) each with two
sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Lakhisarai in connection with
Suryagarha P.S. Case No. 140 of 2010.
( Dinesh Kumar Singh, J.)
Shageer