IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18493 of 2010
1.GULTEN MEHTAR SON OF LATE RAM KHELAWAN MEHTAR
RESIDENT OF VILLAGE SAGAUNA,P.S.RAJ NAGAR,DISTT.MADHUBANI
2.MOST. MUNNI DEVI
Versus
THE STATE OF BIHAR
For petitioner no.1 : Mr.Sunil Kumar Singh
For the State : Mr.Addl.P.P.
-----------
5/ 03.11.2010 Heard learned counsel for the
parties.
Petitioner Gulten Mehta is one of six
named accused of a case which has been
registered for offences under Sections
307,302 and some other Sections of the Indian
Penal Code.
Allegation is that the petitioner
no.1 and others formed an unlawful assembly
and one of the members of unlawful assembly
Manoj Mehtar assaulted upon the head of the
informant’s father. Other accused also
assaulted by means of lathi and danda.
Submission is that no overt act is
attributed against the petitioner no.1 and
he has no criminal antecedent. Petitioner
no.1 is in custody since 16.11.2009.
Considering the facts and
circumstances of the case, let petitioner
no.1 Gulten Mehtar 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, Madhubani in Raj
Nagar P.S.Case No. 233 of 2009.
( Shyam Kishore Sharma, J. )
Tahir/-