IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25545 of 2010
1. PRAMOD MISTRI
2. ABODH DEVI
---------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 16.8.2010 Heard learned counsel for the parties.
Land dispute is there in between the
parties. Petitioners are father and mother of
co-accused Sudhanshu Mistri and Neeraj Mistri,
alleged assailants of the deceased and one
another. Petitioners have been alleged for
giving order rather abeting them to fire shot
which they are denying with submission of false
implication.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Chief
Judicial Magistrate, Khagaria in Pasraha P.S.
Case No. 67 of 2009, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)