IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35710 of 2011
Anmol Mandal @ Anmol Yadav, Son of Gujaku Mandal @ Gayanand Mandal.
Versus
The State Of Bihar
-----------
2 24.10.2011 The petitioner seeks anticipatory bail as he apprehends his
arrest in Araria P.S. Case No. 336 of 2006 for the offences alleged
under Sections 304(B), 120B and 201 of the Indian Penal Code.
Learned counsel for the petitioner states that co-accused
Manoj Mandal who is the husband of the deceased alongwith two
others have already faced trial and acquitted in Sessions Trial No.
752 of 2009 by the learned trial court. The petitioner is said to be
brother of the husband Manoj Mandal and apart from an omnibus
allegation, there is no specific allegation against this petitioner.
Heard learned counsel for the State.
Considering fact that the husband along with two others
family members having already been acquitted by the learned trial
court and there is no further specific allegation against this
petitioner, let the petitioner, named above, in the event of his arrest
or surrender before the court below within six weeks from the date
of production/receipt of a copy of this order, be released on bail on
furnishing bail bonds of Rs. 10,000/- ( ten thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Araria in connection with Araria P.S. Case No. 336 of
2006, subject to the conditions as laid down under Section 438 (2) of
the Cr. P.C.
(Vikash Jain, J.)
Md. Ibrarul