High Court Patna High Court - Orders

Gopal Lal &Amp; Anr vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Gopal Lal &Amp; Anr vs State Of Bihar on 9 July, 2008
       IN THE HIGH COURT OF JUDICATURE AT PATNA
               Cr.Misc. No.20553 of 200
                      1.GOPAL LAL
                     2.Gopal Lal
                         Versus
                    STATE OF BIHAR
                      -----------

3. 09.7.2008. Petitioners apprehend their arrest in

Sirdla P.S.Case No.99 of 2007 registered

under Sections 147,148, 149,323, 332,

352,186, 426,427,341,342,337,307, 188 of

the Indian Penal Code and pray for grant

of anticipatory bail.

Mr. Sanjay Kumar Sinha, appearing on

behalf of the petitioners, submits that

the petitioners have been falsely

implicated in this case by the police.

Mr. Choubey Jawahar, Additional

Public Prosecutor appears for the State.

Having heard learned counsel for the

party and taking into consideration the

facts and circumstances of the case, I

allow this application and direct that in

the event of arrest/surrender within four

weeks, petitioner no.1 Gopal Lal son of
2

Prakash Lal and petitioner no.2 Gopal Lal

son of Sarvan Lal be enlarged on bail on

their furnishing personal bond of

Rs.10,000/ (ten thousand) with two

sureties of the like amount each to the

satisfaction of the Chief Judicial

Magistrate, Nawadah in Sirdala P.S.Case

No.99 of 2007.

(C.K.Prasd)

ahk