IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41359 of 2010
1. RAKESH MAHTO
2. BIRENDRA MAHTO
BOTH SONS OF BHOLA MAHTO, RESIDENT OF VILLAGE
PACHRUKHI, P.S. PACHRUKHI, DISTRICT SIWAN.
Versus
STATE OF BIHAR
-----------
2. 13.1.2011. Heard Shri Vinay Kirti Singh,
learned counsel for the petitioners and Shri
Satyendra Narayan Singh, learned Additional
Public Prosecutor.
Both the petitioners, who are in
custody in Pachrukhi P.S. Case No.115 of
2010 for the offence under Sections 147,
149, 353, 307 and 309 of the Indian Penal
Code, have prayed for grant of bail.
It has been alleged by the
informant, who is Circle Officer, Pachrukhi
that while he along with force, had visited
the plot for executing delivery of
possession, the petitioners and others
obstructed execution and the mother of the
petitioners, namely, Malti Devi poured
kerosene oil on her and threatened to set
herself on fire. On aforesaid accusation,
F.I.R. was lodged.
Learned counsel for the petitioners
submits that on perusal of the F.I.R., no
2
offence under Section 307 of I.P.C. is made
out.
Be that as it may, the petitioners
are in custody since 4.8.2010.
Keeping in view the nature of
accusation and period of custody, let both
the petitioners above named be enlarged on
bail on their furnishing bond of Rs.10,000/-
(ten thousand)each with two sureties of the
like amount each to the satisfaction of
Chief Judicial Magistrate, Siwan in
Pachrukhi P.S. Case No.115 of 2010.
( Rakesh Kumar,J.)
N.H./