High Court Patna High Court - Orders

Ashok Chandra Jha &Amp; Anr vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Ashok Chandra Jha &Amp; Anr vs State Of Bihar on 27 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.26689 of 2010
              1. ASHOK CHANDRA JHA sons of late Chhoti Jha
              2. Subhash Chandra Jha son of late Chhoti Jha--------Petitioners.
                                                     Versus
                                             STATE OF BIHAR .
                                                   -----------

2. 27.8.2010 Heard Learned counsel for the petitioners and the State.

Allegation is of torture for non-fulfilement of demand and

later killing but for petitioners it is said that they are not even family

members and only eye witness is not naming them.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of 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 the C.J.M., Supaul, in connection with

Bhimpur P.S. case no.16 of 2004 ,subject to the conditions as laid down

under section 438(2) of the Code of Criminal Procedure.

      Sudip                                               ( Mandhata Singh,J )