High Court Patna High Court - Orders

Kailash Paswan vs State Of Bihar on 21 January, 2011

Patna High Court – Orders
Kailash Paswan vs State Of Bihar on 21 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.31573 of 2010
                                      KAILASH PASWAN
                                              Versus
                                       STATE OF BIHAR
                                            ---with---
                                 Cr. Misc. No.40620 of 2010
                                      HABIBUL ANSARI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3/ 21.01.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Having similar allegations, co-accused persons namely,

Vijay Sah and Md. Ahmad Raja have already been granted

anticipatory bail by this Court vide Cr. Misc. No.34129 of 2010

with Cr. Misc. No. 37963 of 2010.

Taking that into consideration, prayer of the petitioners

for grant of anticipatory bail 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 Parihar P.S. Case No. 85 of 2010 corresponding

to G.R. No. 1337 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 C.J.M., Sitamarhi subject to the conditions as laid

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

Shail                                          ( Mandhata Singh, J.)