IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27177 of 2010
1. BABY DEVI
2. Kedar Maharaj
3. Birendra Narayan Singh
Versus
The STATE OF BIHAR
-----------
2/ 30.08.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Co-accused Shailendra Kumar Singh and
Mithilesh Kumar Singh transferred a piece of land in
their own capacity as khatiyan was standing in name
of their father alone may be a case of civil litigation
never justifies refusal of anticipatory bail.
Accordingly, prayer of the petitioners for
grant of anticipatory 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 in connection with Complaint Case
No. 542 of 2008, 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.,
Saharsa subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)