IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39721 of 2010
1. KAMLESH SINGH @ KAMLESH KUMAR.
2. Suresh Singh @ Suresh Kumar.
.......Petitioners.
Versus
SATTE OF BIHAR
with
Cr.Misc. No.36123 of 2010
SANTOSH KUMAR ......Petitioner.
Versus
THE STATE OF BIHAR
-----
2 17.03.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegations, co-accused persons namely,
Bablu and Sonu Ali have already been granted anticipatory bail by a
Bench of this Court vide, Cr. Misc. No. 15173 of 2010 and Cr. Misc.
No. 20593 of 2010 respectively. The petitioner is also allowed the
same relief.
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 Mohania P.S. Case No. 364 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 the learned C.J.M., Bhabua, subject to the
conditions as laid down under Section 438(2) of Cr.P.C.
Bhardwaj (Mandhata Singh, J.)