IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30124 of 2010
1. MD. ALI, S/O LATE MD. SALIM,
2. KAMRUJAMA, S/O MD. SALIM.
Versus
STATE OF BIHAR .
-----------
2/ 01.10.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused
persons, namely, Md. Suffaulla and Md. Mumtaz have
already been granted anticipatory bail by different
bench Court vide Cr. Misc. No. 22465 of 2010 and Cr.
Misc. No. 25389 of 2010.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail 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 Marhowrah P.S.
Case No. 200 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 CJM, Chapra
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)