High Court Patna High Court - Orders

Ajit Sah @ Ajit Kumar Sah &Amp; Anr vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Ajit Sah @ Ajit Kumar Sah &Amp; Anr vs State Of Bihar on 10 November, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.35186 of 2010
                       1. AJIT SAH @ AJIT KUMAR SAH S/O BANARASI SAH
                   2. CHATURBHUJ SAH S/O VINDESHWAR SAH......PETITIONERS
                                                  Versus
                                          STATE OF BIHAR .
                                                    with
                                      Cr.Misc. No.35466 of 2010
                    ASHOK KUMAR RAI S/O LATE SHRAWAN RAI...........PETITIONER .
                                                  Versus
                                          STATE OF BIHAR .
                                                -----------

02. 10.11.2010 Learned counsel for the petitioners seeks permission to

withdraw the application of petitioner no.1.

Accordingly this application is permitted to be withdrawn

against petitioner no.1.

Heard the learned counsel for the petitioners and the State.

Learned counsel for the rest petitioners submits that

similarly situated co-accused namely Ramjee Rai @ Ram shree Rai has

been allowed anticipatory bail by this Court vide Cri. Misc. No.27324

of 2010 and case of these rest petitioners stand on similar footing.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, the 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 the Chief Judicial Magistrate, Vaishali at

Hajipur in connection with Garaul P.S. Case No.131/2010, subject to

the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Vikash                                                                  ( Mandhata Singh, J.)