High Court Patna High Court - Orders

Lakshmi Mahto & Anr. vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Lakshmi Mahto & Anr. vs The State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20849 of 2011
                             1. Lakshmi Mahto, S/O-Fanu Mahto
                           2. Sri Narayan Mahto, S/O-Fanu Mahto
                                             Versus
                                      The State Of Bihar
                                           -----------

02 19.07.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are languishing in jail custody since

22.03.2011 in a case registered under Sections 147, 148, 149, 353,

379, 355, 440, and 307 of the Indian Penal Code.

Petitioners are not named in the first information report

and during course of investigation, the name of these petitioners

surfaced in this case but the impugned order of learned Additional

Sessions Judge does not disclose any specific overt-act of these

petitioners.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners 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 Chief

Judicial Magistrate, Sitamarhi in connection with Dumra P.S. Case

No. 58 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)