IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34209 of 2010
1. DIN DAYAL MADHOGADHIA
2. Anand Kumar Madhogadhia
3. Amrendra Singh
Versus
THE STATE OF BIHAR
-----------
2/ 29.09.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
The only non-bailable offence is under
S.C./S.T. (prevention of atrocities) Act with false
allegation to stripping informant’s daughter. Land
dispute is also there but now resolved by filing
compromise petition.
Taking that into consideration, prayer of the
petitioners for grant of anticipatory bail is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Raghopur P.S.
Case No. 29 of 2010, 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 S.D.J.M.,
Birpur, Supaul subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)