High Court Patna High Court - Orders

Dilip Singh vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Dilip Singh vs State Of Bihar on 31 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.27309 of 2010
                           JITENDRA SINGH @ SANTOSH SINGH
                                               Versus
                                        STATE OF BIHAR
                                                 with
                                  Cr.Misc. No.27315 of 2010
                                          DILIP SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 31. 08. 2010. Heard learned counsel for the petitioners and the State.

The petitioners are apprehending their arrest in

connection with Ara Town P.S. Case No. 81/2010, registered for

offences under Sections 307, 120B/34 of the Indian Penal Code and

Section 27 of the Arms Act.

Finding the petitioner’s case identical to that of co-

accused person namely, Ajay Kumar Singh, who has already been

granted bail by a Bench of this Court vide Cr. Misc. No. 29113 of

2010, prayer of the petitioners for grant of anticipatory is also

allowed.

Considering the facts and circumstances of the case, the

above named petitioners, in the event of their arrest or surrender

within a period of one month from today, 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, Bhojpur at Ara, in connection with Ara Town

P.S. Case No. 81/2010, subject to the conditions as laid down under

Section 438 (2) of Cr.P.C.

           m.p.                                    ( Mandhata Singh, J.)