IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11438 of 2008
BENI MAHTO & ANR
Versus
STATE OF BIHAR
With
Cr.Misc. No.14337 of 2008
KHUBAL MAHTO
Versus
STATE OF BIHAR
-----------
4 7/7/2008 The petitioners are accused in a case under Sections
147, 148, 149, 302 of the Indian Penal Code and Section 27 of
the Arms Act.
The informant alleges that about 12 accused persons
surrounded his brother and fired indiscriminately. The post
mortem report indicates that there are three wound of entry and
three would of exit.
Learned counsel for the petitioners submits that other
similarly situated co-accused have been granted bail by another
Bench of this Court in Cr. Misc. No. 54773 and 38546 of 2007
vide order dated 19.12.2007. He submits that the allegation
against the petitioner Khublal is that he is only the order giver.
Considering the aforesaid facts, the petitioners
namely, Beni Mahto, Pintu Mahto in Cr. Misc. No. 11438 of
2008 and Khubal Mahto in Cr. Misc. No. 14337 of 2008 are
directed to be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten thousand) each with two sureties of the like
amount each to the satisfaction of Additional District and
Sessions Judge-III, Barh in Sessions Trial No. 795 of 2007
-2-
arising out of Ghoswari P.S. Case No. 26 of 2007 and
Additional Chief Judicial Magistrate, Barh, Patna, in connection
with Ghoswari P.S. Case No. 26 of 2007 respectively.
S.Ali (Sheema Ali Khan, J.)