IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37365 of 2011
1. Tuntun Laheri, Son of Late Balde Laheri, resident of village-
Bachhiyar, P.S.-Jamui, District-Jamui.
2. Raj Kishore Laheri, son of Late Bishu Laheri, resident of village-Tar
Mohanpur, P.S.-Jaridin, District-Bokaro.
3. Sarwan Laheri @ Sarwan Kumar Laheri, son of Ramji Laheri,
resident of village-Kaji (Putuchak), P.S.-Barbigha, District-
Sheikhpura. ...........Petitioners.
Versus
The State of Bihar .........Opp. Party.
----------------------------------
2. 14.11.2011 Heard learned counsel for the petitioners and learned
counsel appearing for the State.
The petitioners apprehend their arrest in connection with a
case registered for the offence under Sections 307, 436 IPC and other
ancillary sections of the Penal Code.
It is submitted that the land in question for which the
dispute arose belongs to Bademiya Laheri mother of petitioner no. 1.
There is omnibus and general allegation and nothing specific has been
alleged against any accused persons. The informant Gopi Laheri had
sustained injury, nature of which has been given to be simple by the
doctor, who examined him on 10.6.2011.
The petitioners have no criminal antecedent.
Considering the aforesaid submissions, facts and
circumstances of the case, let the petitioners, namely (i) Tuntun Laheri,
(ii) Raj Kishore Laheri and (iii) Sarwan Laheri @ Sarwan Kumar
Laheri in the event of their arrest or surrender before the Court below
within a period of four weeks from the date of receipt/communication
of this order, be released on bail on furnishing bail bonds of Rs. 5,000/-
(Five thousand only) with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate, Jamui in
connection with Jamui P.S. Case No. 174 of 2011 subject to the
conditions as laid down under Section 438(2) Cr. P.C.
(Ashwani Kumar Singh, J.)
Sanjeet/-