High Court Patna High Court - Orders

Rahman Safi &Amp; Ors vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Rahman Safi &Amp; Ors vs State Of Bihar on 25 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35758 of 2010
                                     RAHMAN SAFI & ORS
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 25.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Allegedly, petitioners blocked the communication

removing the bricks from road without any approval of

competent authority.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioners, namely, Rahman Safi, Oli Alam,

Junaid Alam @ Jumed Alam and Md. Nahid shall be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) each with two sureties of the like amount each in

connection with Nauhatta P.S. Case No. 58 of 2010 to the

satisfaction of Chief Judicial Magistrate, Saharsa subject to

condition as laid down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)