High Court Patna High Court - Orders

Santosh Ojha &Amp; Ors vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Santosh Ojha &Amp; Ors vs State Of Bihar on 23 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.17308 of 2010
                          1. SANTOSH OJHA
                          2. SUNIT OJHA
                          3. HARE RAM TIWARY
                            ----------------- PETITIONERS
                                                Versus
                                       STATE OF BIHAR
                                              -----------

3 23.6.2010 Heard learned counsel for the parties.

Box for ballet papers was taken away by

the mob. Petitioners have been shown its members

but two of them, having active participation,

have been arrested by the Police.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief

Judicial Magistrate, Chapra in Ekma P.S. Case

No. 134/09, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                     ( Mandhata Singh, J.)