IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.40420 of 2010
1. Alok Tiwary
2. Dinanath Choudhary @ Deena Choudhary
3. Jwala Prasad Thakur @ Jwala Thakur
4. Singhasan Chaudhary
5. Baliram Choudhary
6. Ram Sewak Choudhary
7. Dinesh Sah
Versus
The State of Bihar & Others
4/ 25.08.2011
Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are members of mob found blockading road
though its reason is not given but was to protest act of extremists
(maobadi) and there was no other kind of violence in nature of
causing injury to anyone.
Considering the facts and circumstances of the case,
prayer of the petitioners for 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, 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., Gopalganj in connection
with Bhorey P.S. Case No. 132 of 2010 corresponding to G.R. No.
1533 of 2010 subject to the conditions as laid down under Section
438(2) of the Cr. P.C.
Shail (Mandhata Singh, J.)