IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35186 of 2010
1. AJIT SAH @ AJIT KUMAR SAH S/O BANARASI SAH
2. CHATURBHUJ SAH S/O VINDESHWAR SAH......PETITIONERS
Versus
STATE OF BIHAR .
with
Cr.Misc. No.35466 of 2010
ASHOK KUMAR RAI S/O LATE SHRAWAN RAI...........PETITIONER .
Versus
STATE OF BIHAR .
-----------
02. 10.11.2010 Learned counsel for the petitioners seeks permission to
withdraw the application of petitioner no.1.
Accordingly this application is permitted to be withdrawn
against petitioner no.1.
Heard the learned counsel for the petitioners and the State.
Learned counsel for the rest petitioners submits that
similarly situated co-accused namely Ramjee Rai @ Ram shree Rai has
been allowed anticipatory bail by this Court vide Cri. Misc. No.27324
of 2010 and case of these rest petitioners stand on similar footing.
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 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 Chief Judicial Magistrate, Vaishali at
Hajipur in connection with Garaul P.S. Case No.131/2010, subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Vikash ( Mandhata Singh, J.)