IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21542 of 2010
1. Mahendra Singh, son of Late Ramu Singh.
2. Dablu Singh, son of Balendra Singh.
3. Ajay Singh, son of Mahendra Singh.
4. Balendra Singh, son of Late Ramu Singh.
All resident of Village- Rahoi, Police Station- Roh, District-
Nawadah. .............................................Petitioners.
Versus
The State of Bihar ...............................Opposite Party.
-----------
2. 14. 07. 2010. Heard learned counsel for the petitioners
and the State.
The petitioners are apprehending their
arrest in connection with Roh Police Station Case
No. 46/2005, registered under Sections 147, 148,
149, 341, 323, 337, 307, 353 and 504 of the Indian
Penal Code.
Submission of the learned counsel for the
petitioners is that similarly situated co-accused
persons, namely, Kumkum Kumari, Manju Devi,
Arti Kumari have been granted bail in Cr. Misc. No.
12961/2010 by this Court as such petitioners are
also entitled for the same treatment.
In the facts and circumstances of the case,
the above named petitioners, in the event of their
arrest or surrender within a period of one month
from today, shall be released on bail on furnishing
2
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,
Nawadah, in connection with Roh Police Station
Case No. 46/2005, subject to the conditions as laid
down under Section 438 (2) of Cr.P.C.
m.p. ( Mandhata Singh, J.)