High Court Patna High Court - Orders

Raj Kumar Paswan &Amp; Ors vs State Of Bihar on 15 June, 2010

Patna High Court – Orders
Raj Kumar Paswan &Amp; Ors vs State Of Bihar on 15 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.17921 of 2010
                           1. RAJ KUMAR PASWAN
                           2. RAM KISHUN PASWAN
                           3. RAMEKBAL PASWAN
                           4. BHURUK PASWAN
                                   Versus
                              THE STATE OF BIHAR .
                                -----------

02/ 15/6/2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Considering the statement of the alleged

victim under Section-164 Cr.P.C. of having gone

voluntarily in a police case under Sections-363 and

366/34 of Indian Penal Code let the petitioners above

named surrender before the court below within four

weeks when they shall be enlarged on anticipatory bail

upon furnishing the bail-bonds of Rs.20,000/- (twenty

thousand) each along with two sureties of the like

amount each to the satisfaction of A.C.J.M.,

Jhanjharpur, Madhubani in connection with Laukaha

(Ladaniya) P.S. Case No.63/2009, G.R. No.971/09

subject to the conditions laid down under Section-

438(2) Cr.P.C.

KC                                                      ( Navin Sinha, J.)