High Court Patna High Court - Orders

Baleshwar Pathak &Amp; Ors vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Baleshwar Pathak &Amp; Ors vs State Of Bihar on 31 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27134 of 2010
                             1. BALESHWAR PATHAK
                             2. Subodh Pathak
                             3. Shailendra Pathak
                             4. Khojendra Pathak
                             5. Arbind Pathak
                             6. Naukant Jha @ Nand Kant Jha
                             7. Bhagwan Jha
                                      Versus
                                 The STATE OF BIHAR
                                      ------

2/ 31.08.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Finding the petitioners’ case to be on a better footing

than that of co-accused persons namely, Ranjan Kumar Jha and

others who have been granted anticipatory bail by a Bench of this

Court vide Cr. Misc. No. 39889 of 2008, petitioners are also entitled

for grant of anticipatory bail.

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 Kishanpur P.S. Case No. 59 of 2008 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., Supaul subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)