IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32754 of 2010
UCHIT MAHTO S/O CHHATHU MAHTO........PETITIONER
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 Heard the learned counsel for the petitioner and the State.
Abuse in name of caste is not specified against any of the
accused persons including this petitioner. No doubt, this petitioner has
specifically been alleged for abusing, but not in name of caste followed
by abetting to assault that also of simple nature.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within one month from the date of
receipt/production of a copy of this order, 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 the
Chief Judicial Magistrate, Jamui in connection with Jamui P.S. Case
No.310 of 2009, subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)