IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23597 of 2008
RANJIT MAHTO @ RANJT PATEL @ RANJIT PRASAD MAHTO
Versus
THE STATE OF BIHAR
-----------
2/ 04.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
The bail application has been filed under Sections
302/201/34 of the Indian Penal Code which has been registered against
unknown for killing of the informant’s father, who was a warrantee from
before.
Submission is that enmity was from before on account of
land dispute. It appears that the deceased was last seen in the company of
the informant’s father. There is no eye witness of the occurrence.
Considering the facts and circumstances of the case, the
petitioner Ranjit Mahto @ Ranjit Patel @ Ranjit Prasad Sinha is ordered
to be released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction of
the A.C.J.M., Sheikhpura in connection with Sheikhpura P.S. Case No.
197/2007.
kksinha/ (Shyam Kishore Sharma, J.)