High Court Patna High Court - Orders

Shyam Mani Mandal &Amp; Anr vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Shyam Mani Mandal &Amp; Anr vs State Of Bihar on 29 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.19404 of 2010
                           1. SHYAM MANI MANDAL
                           2. Sanjay Kumar Mandal @ Sanjay Mandal
                                      Versus
                                 The STATE OF BIHAR
                                      ------

3/ 29.06.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

There is case and counter case for the incident of the

same day. According to the learned counsel after demolishing part

of his boundary wall, informant came in possession of part of his

land after putting asbestos shed when the act was opposed member

of petitioners’ family were assaulted and after investigation, final

form was also submitted in favour of the petitioners. Petitioners are

apprehending their arrest as cognizance is taken in the case without

any allegation of 3(I)(x) of the S.C./S.T. (prevention of atrocities)

Act against these petitioners.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Lalganj P.S. Case No. 179 of 2008, above named

petitioners 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 C.J.M., Vaishali at Hajipur subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)