IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21498 of 2011
Pappu Mehta @ Arun Mehta
Versus
The State Of Bihar
----------------------------------
3 19.8.2011 Heard learned counsel for the parties.
Petitioner along with seven others is
alleged for entering informant’s house causing
assault to Dinesh Mehta (deceased). The
submission of learned counsel for the
petitioner is that village people no doubt were
opposing informant’s relation with deceased but
petitioner was inimical to her (deceased).
There was no question of his appearing there
as earlier some quarrel was there in between
the informant and this petitioner so, he has
been named in the case in which also a vague
allegation is leveled against this petitioner
about causing of assault and petitioner
remained in custody since 4.2.1011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Additional Sessions Judge,
2
F.T.C. 8, Purnea in K.Nagar P.S. Case No.
09/11.
AI ( Mandhata Singh, J.)