IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13912 of 2010
1. ADITYA JHA
2. Kamlesh Mahto
Versus
THE STATE OF BIHAR
------
3/ 09.08.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
No confidence motion was pending against the
informant. Lesson to opponents, this complaint petition is lodged in
which also no active participation is shown of petitioners for refusal
of anticipatory bail.
Considering the facts and circumstances of the case,
prayer of the petitioners 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 Bairgania P.S. Case No. 114 of 2009 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.)