High Court Patna High Court - Orders

Shatrughan Paswan vs State Of Bihar on 28 March, 2011

Patna High Court – Orders
Shatrughan Paswan vs State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41322 of 2010
                               SHATRUGHAN PASWAN
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 28.3.2011 Heard learned counsel for the parties.

There is land dispute in between the

parties is an admitted fact. Only part of upper

portion of the hut is found burnt.

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 shall 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 Chief Judicial

Magistrate, Patna in Phulwarisarif P.S. Case No.

376/2010, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)