IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33676 of 2010
ANIRUDH YADAV @ ANIRUDH RAI
-------------------------- PETITIONER
Versus
STATE OF BIHAR
with
Cr.Misc. No.40418 of 2010
1. BHOLA RAI
2. NAGENDRA RAI @ NAGENDRA YADAV
3. MANOJ SAH
-------------------------------- PETITIONERS
Versus
STATE OF BIHAR
with
Cr.Misc. No.36098 of 2010
CHANDESHWAR RAI
------------------------ PETITIONER
Versus
STATE OF BIHAR
-----------
3 9.3.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that co-accused persons
having identical allegation to that of the
petitioners, have been allowed anticipatory bail
vide Cr.Misc.No. 26866 of 2010 and Cr.Misc.No.
34304 of 2010.
Taking that into consideration, in the
event of arrest or surrender within one month
from the date of communication 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 Chief
2
Judicial Magistrate, Sitamarhi in Sitamarhi P.S.
Case No. 253/10, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)