High Court Patna High Court - Orders

Mahesh Mahto &Amp; Anr vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Mahesh Mahto &Amp; Anr vs State Of Bihar on 10 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.24728 of 2008
                                MAHESH MAHTO & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 10/7/2008 Heard the counsel for the petitioners and the State.

The petitioner No. 1 is elder brother and petitioner No.

2 is younger brother of the husband of the Complainant.

Counsel for the petitioners submits that at the instance

of husband of the complainant, present case has been filed, as

there is family dispute for the purpose of partition of home land.

So far these petitioners are concerned, the allegations against

them are completely false.

Considering this fact, prayer for grant of anticipatory

bail on behalf of the petitioners namely, Mahesh Mahto and

Dinesh Mahto is allowed in connection with Complaint Case No.

2061(C) of 2006 in case of their arrest or surrender before the

court below within four weeks from today 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, Begusarai.

     S.Ali                                            (Mridula Mishra, J.)