High Court Patna High Court - Orders

Ram Sagar Sah &Amp; Anr vs State Of Bihar on 27 January, 2011

Patna High Court – Orders
Ram Sagar Sah &Amp; Anr vs State Of Bihar on 27 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.36555 of 2010
                              1. RAM SAGAR SAH
                              2. Lal Bihari Sah
                                      Versus
                                 STATE OF BIHAR
                                      ------

2/ 27.01.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are alleged for cutting of soil from Bandh is

denied on the ground that the soil from bank of the river thrown in

petitioners’ field was only leveled. Taking which into consideration,

two of the co-accused persons namely, Madan Sah and Abhay Sah

are allowed bail vide Cr. Misc. No. 26555 of 2010 though in regular

side.

Considering the facts and circumstance 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 Yogapatti P.S. Case No. 202 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 C.J.M., Bettiah, West Champaran subject

to the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)