IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37122 of 2010
BALAM MUKHIYA & ANR
Versus
THE STATE OF BIHAR
2 25.11.2010
Heard learned counsel for the petitioners as well as
learned counsel for the state.
Admittedly, petitioners are cousin fathers-in-law of the
deceased and there is allegation against them that they helped
the other accused in screening the dead-body of the deceased.
Moreover, one Bhainsur and Nanad of the deceased have
already been granted privilege of anticipatory bail by another
bench of this court vide order dated 15.11.2010 passed in Cr.
Misc. No. 35111 of 2010.
Considering the aforesaid facts and circumstances,
this anticipatory bail petition is allowed. In the event of
arrest/surrender within 30 days from receipt of the order, the
petitioners, namely, Balam Mukhiya and Tribhuwan Mukhiya
shall be released on bail on furnishing bail bond of Rs 10,000/-
(ten thousand) each with two sureties of the like amount each in
connection with Supaul P.S. Case No. 42 of 2010 to the
satisfaction of Chief Judicial Magistrate, Supaul subject to
condition as laid down u/S 438(2) of the Cr.P.C,
AKV/- (Hemant Kumar Srivastava,J.)