High Court Patna High Court - Orders

Suresh Kumar Singh @ Suresh Singh … vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Suresh Kumar Singh @ Suresh Singh … vs State Of Bihar on 17 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.28537 of 2010
                     1. SURESH KUMAR SINGH @ SURESH SINGH
                     2. Akhilesh Singh
                                       Versus
                                   STATE OF BIHAR
                                       ------

2/ 17.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused persons namely,

Dinesh Pandey and Others have already been granted anticipatory

bail by a Bench of this Court vide Cr. Misc. No. 23437 of 2010.

Taking that into consideration, prayer of the petitioners

is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Patahi P.S. Case No. 77 of 2009 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 S.D.J.M., Sikrahana, East Champaran

subject to the conditions as laid down under Section 438(2) of Cr.

P.C.

shail                                            (Mandhata Singh, J.)