IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36285 of 2010
KAMESHWAR SINGH & ORS
Versus
STATE OF BIHAR
with
Cr.Misc. No.36861 of 2010
KAMAL MAHTO @ KAMAL SAH & ANR
Versus
STATE OF BIHAR
3 09.12.2010
Heard learned counsel for the petitioners as well
as learned counsel for the state.
Both the above-said Cr. Misc. Cases arise out of
Fenhara P.S. Case No. 31 of 2009 registered under
section 302 & other minor sections of the Indian Penal
Code and accordingly, both the above said Cr. Misc. Cases
are being disposed of by this common order.
Allegedly, petitioners mercilessly beat one
mentally seek lady presuming her a child-lifter. Moreover,
having similar allegation, some co-accused persons have
already been granted bail by another Bench of this court
vide order dated 10.11.2010 passed in Cr. Misc. No. 40498
of 2010.
In view of the facts and circumstances as well as
submissions of the parties, the petitioners, namely,
Kameshwar Singh, Jagar Nath Singh, Bindeshwari Singh
and Awadhesh Sah (in Cr. Misc. No. 36285 of 2010), Kamal
Mahto @ Kamal Sah and Nanhak Sah (in Cr. Misc. No.
36361 of 2010) are directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) each with
-2-
two sureties of the like amount each in connection with
Fenhara P. S. Case No. 31 of 2009 to the satisfaction of
Sub Divisional Judicial Magistrate, Sikrahana, East
Champaran, Motihari.
AKV/- (Hemant Kumar Srivastava,J.)