IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35403 of 2010
SUNIL KUMAR & ORS
Versus
STATE OF BIHAR
-----------
2 16.11.2010 Heard learned counsel for the petitioners as well
as learned counsel for the state.
Admittedly, except section 353 of the Indian
Penal Code, all sections are bailable and so far as section
353 of the Indian Penal Code is concerned, it is only stated
that petitioners were forcibly making construction on
disputed land.
Considering the aforesaid facts and
circumstances, this anticipatory bail petition is allowed. In
the event of arrest/surrender within 30 days from receipt of
the order, the petitioners, namely, Sunil Kumar, Mintu Kumar
@ Tinku Kumar and Rakesh Kumar shall be released on
bail on furnishing bail bond of Rs 10,000/- (ten thousand)
each with two sureties of the like amount each in connection
with Hilsa P.S. Case No. 283 of 2010 to the satisfaction of
Additional Chief Judicial Magistrate, Hilsa subject to
condition as laid down u/S 438(2) of the Cr.P.C,
AKV/- ( Hemant Kumar Srivastava,J.)