IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27172 of 2010
1. HARI SHANKAR YADAV
2. Saroj Yadav
3. Bablu Yadav
4. Radha Kishun Yadav
Versus
The STATE OF BIHAR
-----------
2/ 30.08.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
There is case and counter case for the
incident of the same day. Alleged firing though by co-
accused Rama Shankar Yadav did not hit anyone.
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 Gopalpur P.S.
Case No. 12 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., Bettiah
(West Champaran) subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)