High Court Patna High Court - Orders

Aditya Jha &Amp; Anr vs The State Of Bihar on 9 August, 2010

Patna High Court – Orders
Aditya Jha &Amp; Anr vs The State Of Bihar on 9 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.13912 of 2010
                               1. ADITYA JHA
                               2. Kamlesh Mahto
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 09.08.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

No confidence motion was pending against the

informant. Lesson to opponents, this complaint petition is lodged in

which also no active participation is shown of petitioners for refusal

of anticipatory bail.

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 Bairgania P.S. Case No. 114 of 2009 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 C.J.M., Sitamarhi subject to the conditions

as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)