IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28413 of 2010
Hemant Kumar Singh @ Hemant Singh
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellaneous No.33420 of 2010
Barundeo Mishra
Versus
State Of Bihar
———————————-
4 5.9.2011 Heard learned counsel for the
petitioners and the informant.
Co-accused Vijay Singh having specific
allegation about causing firing has been
allowed bail vide Cr.Misc.No. 36551 of 2010
though in regular side but petitioners are not
assailant though named in the F.I.R.
In that view of the matter, 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
Judicial Magistrate, Munger in Kotwali P.S.
Case No. 237 of 2010, subject to the condition
as laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)