High Court Patna High Court - Orders

Gulab Chandra Mandal &Amp; Ors vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Gulab Chandra Mandal &Amp; Ors vs State Of Bihar on 30 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27143 of 2010
                          1. GULAB CHANDRA MANDAL
                          2. Ram Chandra Mandal
                          3. Arun Mandal
                                      Versus
                                 The STATE OF BIHAR
                                     ------

2/ 30.08.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Having similar allegations, co-accused persons namely,

Dara Singh and Bambam Singh have already been granted

anticipatory bail by a Bench of this Court vide Cr. Misc. No. 13097

of 2010.

Taking that into consideration, prayer of the petitioners

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 Nauhatta P.S. Case No. 103 of 2009 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 C.J.M., Saharsa subject to the conditions

as laid down under Section 438(2) of Cr. P.C.

shail                                           (Mandhata Singh, J.)