IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27143 of 2010
1. GULAB CHANDRA MANDAL
2. Ram Chandra Mandal
3. Arun Mandal
Versus
The STATE OF BIHAR
------
2/ 30.08.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegations, co-accused persons namely,
Dara Singh and Bambam Singh have already been granted
anticipatory bail by a Bench of this Court vide Cr. Misc. No. 13097
of 2010.
Taking that into consideration, 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 Nauhatta P.S. Case No. 103 of 2009 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., Saharsa subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)