High Court Patna High Court - Orders

Ram Avtar Mahto vs The State Of Bihar &Amp; Anr on 29 November, 2010

Patna High Court – Orders
Ram Avtar Mahto vs The State Of Bihar &Amp; Anr on 29 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.38501 of 2010
                          RAM AVTAR MAHTO, son of Soman Mahto
                                            Versus
                             THE STATE OF BIHAR & ANR
                                          -----------

2/- 29.11.2010 Heard learned counsel for the parties.

There is case and counter case for the incident of the same

day. Submission of learned counsel for the petitioner is that there

is no specification, if any abuse was given by petitioner in name of

informant’s cast. Theft is ornamental to make the allegation

serious and petitioner is alleged for causing assault by means of

lathi only.

Thus, having regard to the facts and circumstances of the

case, in the event of arrest of surrender within one month from the

date of communication of this order, the above named petitioner

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 the Chief Judicial Magistrate, Darbhanga in

Manigachhi P.S. Case No.63 of 2010 (G.R. No. 939 of 2010),

subject to the condition as laid down under section 438 (2) Cr.

P.C.

(Mandhata Singh, J.)
Ashwini/-