High Court Patna High Court - Orders

Guput Pandey &Amp; Ors vs State Of Bihar on 4 March, 2011

Patna High Court – Orders
Guput Pandey &Amp; Ors vs State Of Bihar on 4 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37725 of 2010
                        1. GUPUT PANDEY
                        2. SHANTOSH PANDEY
                        3. BINOD PANDEY @ BINODA PANDEY
                        4. AWADHESH PANDEY
                        5. FUDUR PANDEY
                           --------------------------- PETITIONERS
                                               Versus
                                      STATE OF BIHAR
                                             -----------

2 4.3.2011 Heard learned counsel for the parties.

Petitioners are claiming wood taken away

by them with referring that earlier complaint

was sent for registering F.I.R., thoroughly

investigated by I.O., final form submitted

exonerating petitioners from liability then only

this complaint petition.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication 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 Sub-

Divisional Judicial Magistrate, Bikramganj

Rohtas in Complaint Case No. 952/2009, subject

to the condition as laid down under section

438(2) Cr.P.C.

AI                                                         ( Mandhata Singh, J.)