IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37725 of 2010
1. GUPUT PANDEY
2. SHANTOSH PANDEY
3. BINOD PANDEY @ BINODA PANDEY
4. AWADHESH PANDEY
5. FUDUR PANDEY
--------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 4.3.2011 Heard learned counsel for the parties.
Petitioners are claiming wood taken away
by them with referring that earlier complaint
was sent for registering F.I.R., thoroughly
investigated by I.O., final form submitted
exonerating petitioners from liability then only
this complaint petition.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Sub-
Divisional Judicial Magistrate, Bikramganj
Rohtas in Complaint Case No. 952/2009, subject
to the condition as laid down under section
438(2) Cr.P.C.
AI ( Mandhata Singh, J.)