High Court Patna High Court - Orders

Shankar Swarnkar @ Jai Shankar … vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Shankar Swarnkar @ Jai Shankar … vs The State Of Bihar on 7 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30996 of 2010
              1. SHANKAR SWARNKAR @ JAI SHANKAR SWARNKAR s/o Rupan
                 Swarnkar
              2. Sanjeev Swarnkar S/o Shivjee Swarnkar both
                 resident of mohalla Azadnagar Ganj P.S-Simri
                 Bakhtiyarpur Dist-Saharsa
                                      Versus
                                 THE STATE OF BIHAR
                                       -----------

3 7.2.2011 Heard learned counsel for the

parties.

The neighbors quarreled for which

two cases are filed. Theft is said ornamental

and injuries if any caused are not of the

nature to refuse anticipatory bail.

Taking that into consideration, 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

Saharsa in Bakhtiyarpur P.S. Case No. 106 of

2010 subject to the condition laid down under

section 438(2) Cr. P.C.

Prakash (Mandhata Singh, J.)