High Court Patna High Court - Orders

Yugal Tanti @ Yugal Kumar Tanti & … vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Yugal Tanti @ Yugal Kumar Tanti & … vs The State Of Bihar on 1 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.19516 of 2011
                 Yugal Tanti @ Yugal Kumar Tanti & Ors.
                                  Versus
                            The State Of Bihar
                                 ----------

02. 01.07.2011 Petitioners are apprehending their arrest in a

case registered under Sections 307, 379, 147, 149, 427,

447 of the I.P.C. and Section ¾ of the Explosive

Substance Act.

It is alleged that maize crop of the informant was

harvested by the accused and on protest Naurangi Tanti

hurled three bombs which caused injuries to the

informant’s side. It is also alleged that the accused

persons also took away the maize crop and damaged the

other crop.

It is submitted by learned counsel for the

petitioners that there was serious land dispute as

Naurangi Tanti purchased the land and there is no

specific overt act alleged against the petitioners.

Considering the fact that the thrust of accusation

is against Naurangi Tanti and the occurrence took place

in the background of serious land dispute, let the

petitioners namely 1. Yugal Tanti @ Yugal Kumar Tanti 2.

Khedwa Tanti @ Khokha Kumar Tanti 3. Chuni Tanti 4.

Dhanu Tanti 5. Anand Tanti 6. Raju Tanti, in the event of

their arrest or surrender before the Court below within a
-2-

period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Banka in connection with Katoriya P.S. Case No. 189 of

2010.

Shageer                                     (Dinesh Kumar Singh, J)