High Court Patna High Court - Orders

Harendra Ram @ Harendra Dom &Amp; … vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Harendra Ram @ Harendra Dom &Amp; … vs State Of Bihar on 31 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.27203 of 2010
                     1. Harendra Ram @ Harendra Dom
                     2. Ajay @ Ajay Dom
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 31. 08. 2010. Heard learned counsel for the petitioners and the State.

The petitioners are apprehending their arrest in

connection with Danapur P.S. Case No. 81/2010, registered for

offences under Sections 147, 341, 323 and 307 of the Indian Penal

Code.

Finding the petitioners’ case identical to that of co-

accused persons namely, Bishwanath Ram @ Bishwanath Dom and

Bhim Kumar @ Bhim Dom, who have already been granted bail by

a Bench of this Court vide Cr. Misc. No. 20986 of 2010, prayer of

the petitioners for grant of anticipatory bail is also allowed.

In the facts and circumstances of the case, the above

named petitioners, in the event of their arrest or surrender within a

period of one month from today, 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 Additional

Chief Judicial Magistrate, Danapur, in connection with Danapur P.S.

Case No. 81/2010, subject to the conditions as laid down under

Section 438 of Cr.P.C.

           m.p.                                  ( Mandhata Singh, J.)