IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32065 of 2010
1. TUNNU @ AKHILESH KUMAR SINHA
2. RAJESH PRASAD, BOTH SONS OF RAGHUBAR PRASAD, RESIDENT OF
VILLAGE SOBH, P.S. BARACHATTI, DISTRICT GAYA. --- PETITIONERS
Versus
THE STATE OF BIHAR---- OPPOSITE PARTY
-----------
2 7.10.2010 Petitioners are seeking anticipatory bail in a case under
Sections 147, 341, 323, 324, 407 and 504 of the Indian Penal Code
and 3(X) SC/ST Act.
Considering the fact that co-accused persons similarly
situated to the petitioners have been granted anticipatory bail by a
Bench of this Court vide Cr. Misc. No. 23016 of 2010 disposed of
on 28.7.2010, I direct that petitioners namely Tunnu @ Akhilesh
Kumar Sinha and Rajesh Prasad be released on anticipatory bail in
the event of their arrest or surrender within a period of six weeks
in connection with Barachatti P.S. Case No. 15 of 2010 on
furnishing bail bonds of rupees ten thousand each with two
sureties of the like amount each to the satisfaction of the Sub-
divisional Judicial Magistrate, Sherghati, Gaya subject to the
conditions laid down under Section 438(2) of the Cr.P.C.
Sanjay ( Sheema Ali Khan, J.)