IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43596 of 2010
1. RAMKSHATRI CHAURASIA @ RAM DHANI CHAURASIA
2. JHAGARU CHAURASIA
3. BAGADU CHAURASIA
4. MANOJ CHAURASIA
5. NARAYAN SAH
6. UMESH SAH
7. DIPAK SAH
8. DINESH MAHTO
9. UMESH SAH
10. NAGINA CHAUDHARY
Versus
THE STATE OF BIHAR
-----
02. 11.04.2011 Learned counsel for the petitioners seeks permission to
withdraw the application of petitioner no.8.
Permission is accorded.
Accordingly, this application of petitioner no.8 is
dismissed as withdrawn.
Heard learned counsel for the rest petitioners and the
state.
Submission of the learned counsel for petitioners is that
there is no specification as who among petitioners abused in name of
informant’s caste. Theft is super-addition due to land dispute as
some encroachment has been made by the informant over purchased
land of petitioner no.5.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the above
named petitioner no.1 to 7 and 9 to 10 shall be released on bail on
furnishing bail bond of Rs.10,000/- (ten thousand) each with two
2
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, West Champaran, Bettiah in connection with
Gaunaha P. S. Case No.48 of 2010, subject to conditions as laid
down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)