IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19568 Of 2010
1. SATTO PASWAN
2. PRABHU PASWAN
3. BHAVESH PASWAN
4. NAND KISHORE PASWAN
5. CHANDRA KISHORE PASWAN
----------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
3 8.7.2010 Learned counsel for the petitioners is
permitted to make correction in petitioners’
address.
Learned counsel for the petitioners
seeks permission to withdraw this application,
as during the pendency of this application,
petitioner no.4 and 5 have been arrested by the
police.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous as against petitioner nos. 4 and 5.
Heard learned counsel for the parties.
Demand of Rangdari and firing is denied
on the ground that there was no sign of firing
and there is no delivery. Further submission is
that name of grandfather of petitioner no.2 was
recorded in the Khatian, to that effect they had
a talk. Petitioners were in possession of the
land as Bataidar.
2
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner nos. 1,2 and 3 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
Chief Judicial Magistrate, Saharsa in Sadar P.S.
Case No. 31 of 2010, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)