IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24542 of 2008
JANARDHAN SINGH @ JANARDAN SINGH & ANR
Versus
STATE OF BIHAR
-----------
2 8.7.2008. Petitioners are named as accused in Goh P.S.Case no. 49 of
2004. They were not charge sheeted but during trial summons have
been issued under Section 319 Cr.P.C. Now warrant of arrest has been
issued against them.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioners namely 1. Janardhan Singh alias janardan
Singh and 2. Amrendra Singh are directed to surrender before the Fast
Track Court No.II Aurangabad 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 F.T.C.No.II Aurangabad
subject to the condition as laid down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-