High Court Patna High Court - Orders

Vinod Kumar &Amp; Ors vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Vinod Kumar &Amp; Ors vs State Of Bihar on 8 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.25179 of 2008
                              1.

VINOD KUMAR

2. Shankar Prasad @ Santan

3. Ashok Prasad
Versus
STATE OF BIHAR

– – – –

2. 8.7.2008 Heard.

The case was registered on the basis of

a copy of the complaint petition under Section

156(3) of the Code of Criminal Procedure under

Section 384, 457 and 380 of the Indian Penal

Code. The petitioners are named in the

complaint petition as the accused persons.

The defence is of prolonged chronic

dispute of land between the parties and

pendency of cases. The contention is that the

allegations are general.

Regard being had to the facts indicated

above, let the above named three petitioners

be directed to be released from custody on

their furnishing bonds each of Rs. 3,000/-

(three thousand) with two sureties of the like

amount each to the satisfaction of the Sub-

divisional Judicial Magistrate, Sherghatty at

Gaya in Imamganj P.S.Case No. 39 of 2007.

Kanth

( Dharnidhar Jha, J.)