IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27309 of 2010
JITENDRA SINGH @ SANTOSH SINGH
Versus
STATE OF BIHAR
with
Cr.Misc. No.27315 of 2010
DILIP SINGH
Versus
STATE OF BIHAR
-----------
2. 31. 08. 2010. Heard learned counsel for the petitioners and the State.
The petitioners are apprehending their arrest in
connection with Ara Town P.S. Case No. 81/2010, registered for
offences under Sections 307, 120B/34 of the Indian Penal Code and
Section 27 of the Arms Act.
Finding the petitioner’s case identical to that of co-
accused person namely, Ajay Kumar Singh, who has already been
granted bail by a Bench of this Court vide Cr. Misc. No. 29113 of
2010, prayer of the petitioners for grant of anticipatory is also
allowed.
Considering the facts and circumstances of the case, the
above named petitioners, in the event of their arrest or surrender
within a period of one month from today, 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, Bhojpur at Ara, in connection with Ara Town
P.S. Case No. 81/2010, subject to the conditions as laid down under
Section 438 (2) of Cr.P.C.
m.p. ( Mandhata Singh, J.)