High Court Patna High Court - Orders

Virendra Rai &Amp; Ors vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Virendra Rai &Amp; Ors vs State Of Bihar on 27 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.26866 of 2010
                  1. VIRENDRA RAI
                  2. BISHWANATH RAI
                  3. DINESH RAI
                  4. SUBODH RAI
                  5. MANOJ RAI
                  ---------------------------- PETITIONERS
                                                  Versus
                                          STATE OF BIHAR
                                                -----------

2 27.8.2010 Heard learned counsel for the parties.

Petitioners’ village people were

endorsing their demand for making provision of

rehabilitation and other reliefs to victims who

suffered in the incident of fire (arson), in

which there is allegation of brick-batting

resulting injury to Force Personnel and damaging

some Government vehicles without specifying its

nature certainly should not be of serious

nature.

In the facts of the case, prayer for

anticipatory bail is allowed.

In the event of arrest or surrender

within one month from the date of communication

of this order, the 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 Chief Judicial Magistrate,
2

Sitamarhi in Sitamarhi P.S. Case No. 253/10,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                       ( Mandhata Singh, J.)