High Court Patna High Court - Orders

Manoj Bhagat &Amp; Ors vs The State Of Bihar on 5 October, 2010

Patna High Court – Orders
Manoj Bhagat &Amp; Ors vs The State Of Bihar on 5 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30182 of 2010
                                    1. MANOJ BHAGAT,
                     2. MUNNA BHAGAT, BOTH SONS OF SRI MAHENDRA
                                           BHAGAT,
                   3. MAHENDRA BHAGAT, S/O- LATE VIROG BHAGAT, ALL
                       RESIDENT OF VILLAGE- MADHOPUR, P.S.- MOTIPUR,
                          DISTRICT- MUZAFFARPUR :---- PETITIONERS.
                                             Versus
                         THE STATE OF BIHAR :-----OPPOSITE PARTY.
                                           -----------

2. 05.10.2010. Heard learned counsel for the petitioners and the State.

Petitioners are apprehending their arrest in connection with a

case registered for the offence under Section 379/34 of the Penal Code and

are alleged to have forcibly fell Shisham tree of the informant. It is

submitted on behalf of the petitioners that the lands-in-question belong to

the common ancestor of the petitioners and the informant and on account of

the land dispute this false allegation has been made.

Once the dispute between the petitioners and the informant is

admitted, they ought not to have proceeded to fell Shisham tree without

settlement of the dispute. In the circumstances, I am not inclined to admit

the petitioners to the privilege of bail in the event of arrest. They are

directed to surrender in the court below in connection with Motipur

P.S.Case No. 146/2009 within a period of four weeks from the date of

receipt of a copy of this order in the court below (Chief Judicial Magistrate,

Muzaffarpur) and apply for regular bail which should be considered in

accordance with law without being prejudiced by the fact that this Court has

not admitted them to the privilege of bail in the event of arrest.

(V.N.Sinha,J.)
P.K.P.