IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No. 34013 of 2010
1. BIBHISHAN RAI
2. Manoj Rai
3. Binod Rai
4. Pramod Rai
Versus
The STATE OF BIHAR
-----------
2/ 03.11.2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Complainant is son-in-law of brother of
petitioner no.1. Differences are said due to ancestral
property of both the brothers and only to cast pressure,
allegation of theft is levelled but without any recovery.
Parties are residing in the same house in different rooms.
Considering the facts and circumstances of the
case, prayer of the petitioners is allowed.
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 Complaint Case No. 2198 of
2004, Trial No. 2825 of 2010, 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 J.M., Ist Class,
Muzaffarpur subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)