M.Cr.C. No.6774/2010
14.7.2010
Shri Ishtiaq Hussain, counsel for the applicants.
Shri R. N. Yadav, Panel Lawyer for the respondent/
State.
Heard on admission.
Petition is hereby admitted for final hearing.
Send for the police case diary.
Shri R. N. Yadav, learned Panel Lawyer takes notice
on behalf of the State and undertakes to call for the
case diary by next date of hearing.
Learned counsel for the applicants submits that he
does not want to press IA. No.10713/2010, for applicants
no.3 and 4, therefore, case of ad interim anticipatory bail
for respondents no.3 and 4 will not be considered.
Heard on IA. No.10713/2010, for applicants no.1
and 2 only.
Learned counsel for the applicants submits that
applicant no.1 is an old man aged 80 years whereas
applicant no.2 is an old lady aged 60 years and,
therefore, looking to the circumstances of the case, ad
interim anticipatory bail may be granted to them.
Learned Panel Lawyer opposes the application.
Keeping in view the submissions made by learned
counsel for the applicants and the facts and
circumstances of the case, I am of the view that this is a
fit case for grant of ad interim anticipatory bail to the
applicants Bhoj Giri and Gayatri Giri. Consequently, I.A.
No.10713/2010 is hereby allowed. It is directed that in
the event of arrest, present applicants no. 1 and 2
namely Bhoj Giri and Gayatri Bai shall be released on bail
on furnishing a personal bond in the sum of Rs.20,000/-
(Rupees twenty thousand) each with a solvent surety in
the like amount to the satisfaction of the Arresting
Authority.
The applicants shall further abide by the conditions
enumerated in sub-section (2) of Section 438 of Cr.P.C.
This order shall remain in force till disposal of the
anticipatory bail application.
List the case for final hearing in the week
commencing from 2.8.2010.
Certified copy as per rules.
(N.K. Gupta)
Judge
bina