IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13212 of 2008
AKLU RAI @ ANUP RAI & ORS
Versus
THE STATE OF BIHAR
-----------
4. 11/7/2008 Heard the counsel for the petitioners and the State.
Petitioner no. 2 Satya Narain Rai has been arrested
during pendency of this application, as such, his prayer for grant
of anticipatory bail is rejected.
In the F.I.R. there is specific allegation against Aklu
Rai @ Anup Rai that he exploded bomb and also assaulted the
wife of the informant. So far other petitioners are concerned, the
omnibus allegation has been made. There is admitted land
dispute and case and counter case.
Considering this fact, prayer for grant of anticipatory
bail on behalf of the petitioners namely, Sonelal Rai, Ram Babu
Rai, Arun Rai, Vikku Rai, Arvind Rai, Munna Rai, Kamlesh Rai,
Rakesh Rai and Krishna Devi is allowed in connection with
Rajapakar P.S. Case No. 132 of 2006 in case of their arrest or
surrender before the court below within a period of four weeks
from today on furnishing bail bonds of Rs. 10,000/- (Ten
thousand) each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Hajipur, subject to the
condition as laid down under Section 438 (2) of the Cr.P.C.
The prayer for grant of anticipatory bail on behalf of
the petitioner Aklu Rai @ Anup Rai is rejected.
S.Ali (Mridula Mishra, J.)