High Court Patna High Court - Orders

Pawan Mishra &Amp; Anr vs State Of Bihar on 25 February, 2011

Patna High Court – Orders
Pawan Mishra &Amp; Anr vs State Of Bihar on 25 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.34409 of 2010
                             SANJEEV KUMAR JHA
                                   Versus
                             THE STATE OF BIHAR
                                 ---with---
                         Cr.Misc. No.34823 of 2010
                            1. PAWAN MISHRA
                            2. Deepak Kumar
                                   Versus
                               STATE OF BIHAR
                                   ------

2/ 25.02.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

A mob of 80-90 persons including petitioners in 22

named persons are alleged for causing assault by means of different

weapons to the informant, his brother and father. Later in course of

investigation, informant’s father died that is followed by allegation

of snatching of Rs. 5300/- and a mobile by petitioner no.2 of Cr.

Misc. No. 34823 of 2010 which is said ornamental due to

differences in between the parties on the point of constitution of

committee to look after the affairs of Durga Mandir. On the point of

assault, submission of the learned counsel for the petitioners is that

petitioners are not assailants of the deceased. Petitioner no.1 of Cr.

Misc. No. 34823 of 2010 is alleged causing assault to informant’s

brother either by means of lathi or iron rod but on hand, leg and

back may never be gathered for intention to kill.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Udakishunganj P.S. Case No. 23 of 2010 Gr.
2

No.278 of 2010 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 J.M.,

Madhepura subject to the conditions as laid down under Section

438(2) of Cr. P.C.

shail                             (Mandhata Singh, J.)