High Court Patna High Court - Orders

Pappu Mishra &Amp; Ors vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Pappu Mishra &Amp; Ors vs The State Of Bihar on 20 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.44710 of 2010
                              1. PAPPU MISHRA
                              2. SHIVENDRA KUMAR
                              3. PINTOO PANDEY
                              4. KRISHNA BHAGAT
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

02. 20.04.2011 Heard learned counsel for the petitioners and the state.

Learned counsel for the petitioners submits that

similarly situated co-accused has been allowed anticipatory bail vide

Cr. Misc. no.36592 of 2010 by a Bench of this court.

Taking that into consideration petitioners are also

allowed the same privilege.

Accordingly, in the event of arrest or surrender within a

period of one month from the date of receipt/production of a copy 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 the Sub-

divisional Judicial Magistrate, Bikramganj in connection with

Bikramganj P. S. Case No. 83 of 2009, subject to the conditions as

laid down under section 438(2) of the Cr. P. C.

Vikash                             (Mandhata Singh, J.)