High Court Patna High Court - Orders

Alok Tiwary & Ors vs State Of Bihar & Ors on 25 August, 2011

Patna High Court – Orders
Alok Tiwary & Ors vs State Of Bihar & Ors on 25 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.40420 of 2010
                                  1. Alok Tiwary
                                  2. Dinanath Choudhary @ Deena Choudhary
                                  3. Jwala Prasad Thakur @ Jwala Thakur
                                  4. Singhasan Chaudhary
                                  5. Baliram Choudhary
                                  6. Ram Sewak Choudhary
                                  7. Dinesh Sah
                                           Versus
                               The State of Bihar & Others

4/   25.08.2011

Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are members of mob found blockading road

though its reason is not given but was to protest act of extremists

(maobadi) and there was no other kind of violence in nature of

causing injury to anyone.

Considering the facts and circumstances of the case,

prayer of the petitioners for bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order, 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., Gopalganj in connection

with Bhorey P.S. Case No. 132 of 2010 corresponding to G.R. No.

1533 of 2010 subject to the conditions as laid down under Section

438(2) of the Cr. P.C.

     Shail                                                  (Mandhata Singh, J.)