IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37142 of 2010
1. MEENA DEVI
2. RAMPADARATH THAKUR
Versus
THE STATE OF BIHAR & ANR
-----------
03. 29.11.2010 Heard the learned counsel for the
petitioners and the State.
Submission of the learned counsel for
the petitioners is that considering the merit of
the case petitioners were allowed anticipatory
bail by the learned Sessions Judge, but they
could not surrender within stipulated period
given by the Sessions Judge. Prayer was made to
extend the period for surrender that is refused
amounts to refusal of anticipatory bail and for
non-appearance in time, it is said that
petitioner no.2 is working in Delhi where his
wife Meena Devi also resides.
Having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within a period of one month
from the date of a 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, Rosera,
2
Samastipur in connection with Complaint Case
No.607/2006 corresponding to Tr. No.2939/2006,
subject to the conditions as laid down under
section 438(2) of the Code of Criminal
Procedure.
Vikash ( Mandhata Singh, J.)