IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1682 of 2010
1. AMBIKA RAM
2. RANJEET SINGH
3. RAMAKANT SINGH
4. RASBIHARI SINGH
Versus
THE STATE OF BIHAR
-----------
02. 06.12.2010 Call for the lower court records.
During the pendency of this application, petitioners
1,2 and 3 as mentioned above, 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, Buxar in G.R.No.1158 of 1991,
Tr.No.337 of 2003 arising out of Buxar (M) P.S.Case No.91 of
1991, subject to the condition that one of the bailors shall be
their own/close family members.
So far as petitioner no. 4 Rasbihari Singh is
concerned, his prayer for bail shall be considered upon receipt of
the lower court records.
( Kishore K. Mandal )
hr