IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2301 of 2011
LAL BAHADUR MAHTO
Versus
THE STATE OF BIHAR
2 07.03.2011
Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is languishing in jail custody since 24.5.2010 in
connection with Ghanshyampur P.S. Case no.77/2010 initially,
registered under section 307 and other minor sections of the IPC but
subsequently section 302 of the IPC was added.
Allegedly, on account of land dispute, petitioner gave farsa
blow to the informant’s brother namely, Sarjug Mahto as a result of
which aforesaid Sarjug Mahto sustained injury. So far as rest accused
persons are concerned, they assaulted the informant and the deceased
with different weapons.
Although learned Addl. Sessions Judge has observed that
injured Sarjug Mahto has received three incise wounds on his head but
nature of the injury has not been disclosed in the impugned order.
Admittedly, petitioner has not given any blow to the
deceased as per fardbeyan of the informant itself. Although wife of the
deceased subsequently, made statement before the police disclosing
this fact that petitioner had also participated in committing murder of
the deceased but considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner, Lal Bahadur
Mahto 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
-2-
of the Sub divisional Judicial Magistrate, Biraul at Benipur Dist.
Darbhanga in Ghanshyampur P.S. Case no. 77 of 2010.
Shahid (Hemant Kumar Srivastava,J.)