High Court Patna High Court - Orders

Pradip Mahto vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Pradip Mahto vs The State Of Bihar on 18 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.11017 of 2011
                            PRADIP MAHTO
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 18.04.2011 Petitioner is apprehending his arrest in a

case registered under Sections 307, 393, 323, 337,

324, 353, 147, 148, 149, 314 of the I.P.C.

The accusation is of causing disturbance in

official discharge of duty by the police personnel

who arrived at the place where two persons were

beaten during an attempt to kidnap a minor girl.

It is submitted by learned counsel for the

petitioner that the accusation is general in nature

against the mob. Moreover the other accused

persons have been granted anticipatory bail by this

Court vide Cr. Misc. No. 43976 of 2010.

Considering the aforesaid facts, let the

petitioner namely Pradeep Mahto, in the event of his

arrest or surrender before the Court below within a

period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs.

10,000/-(ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate, Bettiah, East Champaran at Motihari in

connection with Ghorasan (Jharokhar) P.S. Case No.
2

105 of 2009.

Shageer                      ( Dinesh Kumar Singh, J)