High Court Patna High Court - Orders

Mahendra Sah @ Mahendra Prasad … vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Mahendra Sah @ Mahendra Prasad … vs The State Of Bihar on 18 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.44250 of 2010
                       MAHENDRA SAH @ MAHENDRA PRASAD GUPTA
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 18.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Parties are agnate from common ancestor. One of the

co-accused was armed with three-nut but its butt was only used.

Petitioner is alleged for snatching Rs. 5000/- but that is super

addition due to inimical term in between the parties for land dispute.

Considering the facts and circumstances of the case,

prayer of the petitioner 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 Murliganj P.S. Case No.172 of 2010 above named

petitioner shall 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 of C.J.M., Madhepura subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)