High Court Patna High Court - Orders

Sekh Kullu &Amp; Anr vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Sekh Kullu &Amp; Anr vs State Of Bihar on 8 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24262 of 2008
                                   SEKH KULLU & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 08.07.2008 Heard the counsel for the petitioners and the

State.

Petitioners, Sekh Kullu and Md. Nafir are

apprehending their arrest in connection with Complaint

Case No. 363/05 which has been instituted on the basis

of protest as in the police case, after investigation final

form was submitted.

Considering these facts, prayer for anticipatory

bail on behalf of above-named petitioners is allowed. In

the event of their arrest or surrender within four weeks

from today in the court below, they will 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 above-noted case to the satisfaction of

CJM, Katihar.

          AKV/                                 (Mridula Mishra,J.)