High Court Patna High Court - Orders

Manwa Bhat @ Manna Bhat vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Manwa Bhat @ Manna Bhat vs The State Of Bihar on 14 February, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.1015 of 2011
                                      MANWA BHAT @ MANNA BHAT .
                                                   Versus
                                         THE STATE OF BIHAR .
                                                     with
                                         Cr.Misc. No.1776 of 2011
                                    CHUTIYA BHAT @ MANGAL BHAT .
                                                   Versus
                                         THE STATE OF BIHAR .
                                                  -----------

2 14.02.2011 Both the above stated Cr. Misc. cases have arisen out of

Town (Nawada) P.S. Case No.77 of 2010 registered under Sections 399

and 402 of the I.P.C. and 25(1-B) A, 26/35 of the Arms Act, and

accordingly, both the above stated petitions are being disposed of by this

common order.

Admittedly, petitioners were not arrested at the spot nor

anything was recovered from their possession.

In view of the aforesaid circumstances petitioners, namely,

(1) Manwa Bhat @ Manna Bhat and (2) Chutiya Bhat @ Mangal Bhat are

directed to be released on bail on furnishing bail bonds of Rs.10,000/-(ten

thousand) with two sureties of the like amount each, to the satisfaction of

learned Additional Sessions Judge-cum-F.T.C. No.III, Nawada in

connection with Sessions Trial No.225 of 2010 / 37 of 2010 and Sessions

Trial No. 543 of 2010 / 124 of 2010 arising out of above stated Town

(Nawada) P.S. Case No.77 of 2010.

( Hemant Kumar Srivastava,J.)
PN