IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.23624 of 2010 1. MAHENDRA SINGH 2. BABLU SINGH 3. SONU SINGH.........PETITIONERS. Versus STATE OF BIHAR -----------
03. 22.11.2010 Heard the learned counsel for the petitioner and the
State.
Land dispute is there in between the parties for which
they quarreled and for the incident there is case and counter-case
in between the parties. None of the injuries is shown grievous.
Having regard to the facts and circumstances of the
case, in the event of arrest or surrender within a period of one
month from the date of receipt/production of a copy of this order
the 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 the Chief Judicial
Magistrate, Bettiah, West Champaran in connection with
Manjhaulia P.S. Case No.116/2010, subject to the conditions as
laid down under section 438(2) of the Code of Criminal
Procedure.
Vikash ( Mandhata Singh, J.)