IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25088 of 2008
GANGA RAM & ORS
Versus
STATE OF BIHAR
--------
2. 11/7/2008 Heard the counsel for the petitioners and the State.
Petitioners are alleged to have set fire to the cow shed
of the informant because of some dispute relating to cutting of
Shisham tree.
It has been submitted that now the parties have settled
the dispute and entered into compromise which has already
been filed in the concerned court as per Annexure-2.
Considering this fact, prayer for grant of anticipatory
bail on behalf of the petitioners namely, Ganga Ram, Manoj
Ram and Chandrakala Devi is allowed in connection with
Benipatti P.S. Case No. 171 of 2008 corresponding to G.R. No.
1442 of 2008 in case of their arrest or surrender before the
court below within four weeks from today, on furnishing bail
bonds of Rs. 10,000/- (Ten thousand) each with two sureties of
the like amount each to the satisfaction of Chief Judicial
Magistrate, Madhubani, subject to the condition as laid down
under Section 438 (2) of the Cr.P.C.
S.Ali (Mridula Mishra, J.)