IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21784 of 2008
SANJAEEV KUMAR & ORS
Versus
STATE OF BIHAR
-----------
3 2.7.2008. Heard counsel for the petitioners and the State.
Counsel for the petitioners submits that as a counter blast of
Gaighat P.S.Case no.200 of 2007 registered on 1.12.2007 present case
was registered after 12 days making false allegation on account of
land dispute.
Considering this fact prayer for anticipatory bail is allowed.
The petitioners namely 1. Sanjeev Kumar 2. Dhananjay Kumar 3.
Ranjeet Thakur are directed to surrender before the
C.J.M.Muzaffarpur within four weeks from today and on their so
surrendering they shall be enlarged on bail on their 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.Muzaffarpur in connection
with Gaighat P.S.Case no.212 of 2007 subject to the condition as laid
down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-