IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25482 of 2010
1. LALDHARI MANDAL
2. Chandar Mandal @ Chandan Mandal
3. Sanjay Mandal
4. Karo Mandal @ Kare Mandal
5. Lodho Mandal
6. Akhilesh Mandal
Versus
The STATE OF BIHAR
-----------
2/ 16.08.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Petitioner no.1 is claiming the land of his
own including harvesting on their behalf. Petitioners
excluding 4 and 5 are alleged for no overt act.
Petitioners no. 4 and 5 though are alleged for firing
but that hits none.
Considering the facts and circumstances of
the case, prayer of the petitioners is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Kursela P.S.
Case No. 24 of 2010, above named petitioners shall be
released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of C.J.M., Katihar
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)