IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27950 of 2010
1. SHASHI KUMAR
2. MANJAY KUMAR
3. RANJAN KUMAR
4. AJAY KUMAR
------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 9.9.2010 Learned counsel for the petitioners
seeks permission to withdraw this application,
as during the pendency of this application,
petitioner no.4 Ajay Kumar has been arrested by
the police.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous as against petitioner no.4.
For petitioner nos. 1,2 and 3, heard
learned counsel for the parties.
The submission of learned counsel for
the petitioners is that co-accused Manoj Yadav
having identical allegation to that of the
petitioners, has been allowed anticipatory bail
by this Court vide Cr.Misc.No. 18186 of 2010.
In that view of the matter, in the event
of arrest or surrender within one month from the
date of communication of this order, the above
named petitioners 1,2 and 3 shall be released on
bail on furnishing bail bond of Rs. 10,000/-(ten
2
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Saharsa in Saharsa Sadar P.S. Case
No. 65 of 2008, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)