IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20553 of 200
1.GOPAL LAL
2.Gopal Lal
Versus
STATE OF BIHAR
-----------
3. 09.7.2008. Petitioners apprehend their arrest in
Sirdla P.S.Case No.99 of 2007 registered
under Sections 147,148, 149,323, 332,
352,186, 426,427,341,342,337,307, 188 of
the Indian Penal Code and pray for grant
of anticipatory bail.
Mr. Sanjay Kumar Sinha, appearing on
behalf of the petitioners, submits that
the petitioners have been falsely
implicated in this case by the police.
Mr. Choubey Jawahar, Additional
Public Prosecutor appears for the State.
Having heard learned counsel for the
party and taking into consideration the
facts and circumstances of the case, I
allow this application and direct that in
the event of arrest/surrender within four
weeks, petitioner no.1 Gopal Lal son of
2
Prakash Lal and petitioner no.2 Gopal Lal
son of Sarvan Lal be enlarged on bail on
their furnishing personal bond of
Rs.10,000/ (ten thousand) with two
sureties of the like amount each to the
satisfaction of the Chief Judicial
Magistrate, Nawadah in Sirdala P.S.Case
No.99 of 2007.
(C.K.Prasd)
ahk