IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20980 of 2010
1. CHANDAN CHOUDHARY
2. ARBIND CHOUDHARY @ ARBIND
KUMAR CHOUDHARY
3. DIP NARAYAN CHOUDHARY
4. SHIV NARAYAN CHOUDHARY
5. DIWALI CHOUDHARY
6. BRAHMDEO CHOUDHARY
------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 1.7.2010 Heard learned counsel for the parties.
Only co-acused Fantoos Choudhary is
alleged for causing firing if hit also that can
never be taken for refusal of petitioners’
anticipatory bail. Differences are there in
between Fantoos Choudhary and the informant.
Thus, having regard to the facts and
circumstances of the case, 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, Banka in Belhar P.S. Case
No. 02/10, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)