IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No. 31226 of 2010
VIJAY SHANKAR SAH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No. 31950 of 2010
RAMROOP SAH
Versus
The STATE OF BIHAR
with
Cr.Misc. No. 32953 of 2010
UMESH KUMAR SAH
Versus
The STATE OF BIHAR
with
Cr.Misc. No. 32956 of 2010
1. HARISH CHANDRA PRASAD
2. Prabhat Rai
Versus
The STATE OF BIHAR
------
2/ 08.10.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Shaboo Khatoon has already been granted anticipatory bail by this
Court vide Cr. Misc. No. 30459 of 2010.
Taking that into consideration, prayer of the petitioners
is allowed.
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 Bettiah Muffasil P.S. Case No. 232 of 2010 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., West Champaran at
Bettiah subject to the conditions as laid down under Section 438(2)
of Cr. P.C.
shail (Mandhata Singh, J.)