High Court Patna High Court - Orders

Shesh Sah &Amp; Anr vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Shesh Sah &Amp; Anr vs State Of Bihar on 22 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.34925 of 2010
                      1. SHESH SAH
                      2. BINDHYACHAL SAH, BOTH ARE S/O LATE BISHAL SAH @
                         BIRCHHA SAH, R/O VILLAGE- DIULIYA PS- INARWA, DISTT-
                         WEST CHAMPARAN-------------PETITIONERS
                                     Versus
                         THE STATE OF BIHAR-----------OPP. PARTY.
                                  -----------

3 22.12.2010 Heard learned counsel for the petitioners and

learned APP for the State.

It is stated by learned counsel representing the

petitioners that petitioner no.2 Bindhyachal sah has already been

arrested and to that extent his prayer for anticipatory bail has

become infructuous.

So far as petitioner no.1 is concerned, looking at

the generality of the allegation with no substantive overt act as

such coupled with the fact further that the dispute relates to a land

of which the petitioner claimed himself to be the rightful owner,

let the petitioner no.1, namely, Shesh Sah be enlarged on bail in

the event of arrest or surrender on furnishing bail bond of Rs.

15,000/- (Rs. Fifteen thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Bettiah, West Champaran in connection with Inarwa P.S. Case No.

16 of 2010. One surety to be executed by a close blood relation

and other by local surety. Petitioner shall cooperate with the

investigation, shall not temper with the evidence and fulfill all the

conditions laid down under section 438(2) of the Cr. P. C.

RPS                               (Ajay Kumar Tripathi,J.)